Gujarat High Court
Balkrushna vs Decd.Narmadaben on 27 June, 2008
Bench: K.M.Thaker
MCA/1497/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR DIRECTION No. 1497 of 2008 In MISC.CIVIL APPLICATION No. 2433 of 2006 In CIVIL APPLICATION No. 2094 of 1990 ========================================================= BALKRUSHNA MADHUSUDAN PATEL THRO POA GOPALBHAI M PATEL - Applicant(s) Versus DECD.NARMADABEN WD/O NARANBHAIRAMDAS PATEL & 10 - Opponent(s) ========================================================= Appearance : MR SHITAL R PATEL for Applicant(s) : 1, MR RN SHAH for Opponent(s) : 1, 3, 5, None for Opponent(s) : 2, 9, MR PARTHIV B SHAH for Opponent(s) : 2.2.1, 2.2.2, 2.2.3,2.2.4 NOTICE NOT RECD BACK for Opponent(s) : 4,6 - 11. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 27/06/2008 ORAL ORDER
Mr.
Patel submits that certain respondents i.e respondent Nos 4,6,8 and
9/1 and 11 are not served or the notice is not received back he,
therefore, requests Fresh notice and Direct service.
Considering
the aforesaid situation office is directed to issue Fresh notice
returnable on 16th July 2008. Direct service is permitted
in addition to the normal mode of service.
(K.
M,Thakker,J)
mary//