Gujarat High Court
Balbhadrasinhji vs Jayendrakumariba on 27 January, 2011
Gujarat High Court Case Information System
Print
CA/727/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 727 of 2011
In
SPECIAL
CIVIL APPLICATION No. 5989 of 1988
=========================================================
BALBHADRASINHJI
I JHALA - Petitioner(s)
Versus
JAYENDRAKUMARIBA
OF RAJPIPLA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DD VYAS for
Petitioner(s) : 1,
MR AJ SHASTRI for Respondent(s) : 1 - 2.
None
for Respondent(s) : 3,
MS JIRGA JHAVERI, AGP for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/01/2011
ORAL
ORDER
Notice
returnable on 11-2-2011. Direct service to be served through
registered post Acknowledgment Due is permitted and also be served
through regular mode of service.
(M.D.SHAH,J.)
radhan
Top