Gujarat High Court
Balashankar vs Prafulkumar on 3 August, 2011
Gujarat High Court Case Information System
Print
FA/1407/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1407 of 2011
With
CIVIL
APPLICATION No. 5359 of 2011
In
FIRST APPEAL No. 1407 of 2011
=========================================================
BALASHANKAR
MAHADEVBHAI MEHTA THRO'POA & 3 - Appellant(s)
Versus
PRAFULKUMAR
RAVJIBHAI BHATT & 2 - Defendant(s)
=========================================================
Appearance :
MR
VH KANARA for
Appellant(s) : 1 - 4.MR NIRAV C THAKKAR for Appellant(s) : 1 -
4.
NOTICE UNSERVED for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Yash
Joshi states for Mr.Thakkar states that fresh address of the unserved
respondents shall be supplied on or before 05.08.2011.
Fresh
notice to the unserved respondents at the mew address returnable on
29.08.2011. D.S. permitted.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
*bjoy
Top