Gujarat High Court
Balubhai vs Dipakbhai on 5 August, 2010
Gujarat High Court Case Information System
Print
CA/4774/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4774 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5075 of 2009
=========================================
BALUBHAI
MOHANBHAI GEVARIYA - Petitioner(s)
Versus
DIPAKBHAI
MEGHJIBHAI PATEL & 1 - Respondent(s)
=========================================
Appearance
:
MRHARSHITSTOLIA
for Petitioner(s) :
1,MRPARTHSTOLIA for Petitioner(s) : 1,
None for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/08/2010
ORAL
ORDER
Rule issued by
this Court on 14.07.2010 returnable today, i.e. 05.08.2010 has
remained unserved to respondents No.1 owner. Learned Advocate
for the applicant requests that fresh process of Rule be issued to
respondent No.1 and he be permitted to serve the same by effecting
Direct service.
Request is
granted.
Registry is
directed to issue fresh process of RULE qua respondent No.1
returnable on 26.08.2010.
It will be
open for the applicant to serve the process of Rule by Registered
Post A.D. at his own cost.
(Ravi R.Tripathi, J.)
*Shitole
Top