Gujarat High Court High Court

Bharatiben vs It on 6 April, 2011

Gujarat High Court
Bharatiben vs It on 6 April, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/31/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 31 of 2002
 

 
 
=========================================================

 

BHARATIBEN
S MAKWANA - Applicant(s)
 

Versus
 

AHMEDABAD
MULGAMI VANKAR GNATIPANCH & TRUST & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SP HASURKAR for
Applicant(s) : 1, 
MR PT JASANI for Opponent(s) : 1, 3, 
RULE
SERVED BY DS for Opponent(s) : 2,4 - 5,5.2.3  
None for Opponent(s)
: 5, 5.3.1,5.3.2  
UNSERVED-EXPIRED (R) for Opponent(s) : 5.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 06/04/2011 

 

ORAL
ORDER

It
appears from the record that newly added respondent Nos. 5/1/1 and
5/1/2 are not served. Hence issue notice of rule returnable on
27.4.2011. Notice shall be served through Registered Post A.D. over
and above usual mode of service.

(BANKIM N. MEHTA, J)

(pkn)

   

Top