Gujarat High Court
Chanchiben vs Hiteshkumar on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/3312/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3312 of 2011
=========================================================
CHANCHIBEN
BABULAL LILABHAI RAVAL - Petitioner(s)
Versus
HITESHKUMAR
ZAVERBHAI CHAVDA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2.
DS AFF.NOT FILED (N) for Respondent(s) : 1 - 2.
NOTICE
SERVED BY DS for Respondent(s) : 3,
DELETED for Respondent(s) :
4,
MR MIG MANSURI for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/04/2011
ORAL
ORDER
The
remarks in the cause list shows that though the direct service is
permitted, affidavit of service qua the respondent nos.1 and 2 has
not been filed. Notice qua respondent no.3 is said to have been
served by direct service, however, no one has entered appearance.
Mr.Mansuri, learned advocate, has entered appearance for the
respondent no.5. So as to await filing of service of affidavit and
service of notice qua the respondent nos.1 and 2, S.O. to 06.05.2011.
(K.M.
Thaker, J.)
rakesh/
Top