Gujarat High Court
Chanchalben vs Keshavbhai on 10 September, 2008
Gujarat High Court Case Information System
Print
SCA/277820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2778 of 2008
=========================================================
CHANCHALBEN
W/O BHAGWANDAS RANCHHODDAS & 1 - Petitioner(s)
Versus
KESHAVBHAI
KALYANBHAI THRO POA-BHIKHABHAI MAKANBHAI - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1 - 2.
UNSERVED-EXPIRED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/09/2008
ORAL
ORDER
Leave
to amend the cause-title by substituting the name of Rajubhai
Bhikhabhai Mistri in place of Bhikhabhai Makanbhai Mistri.
Fresh
notice be issued to the newly added party returnable on 18.09.2008.
Direct service is permitted in addition to the normal mode of
service.
(HARSHA
DEVANI, J.)
Hiteshss
Top