Gujarat High Court High Court

Dilipbhai vs Girishkumar on 14 July, 2008

Gujarat High Court
Dilipbhai vs Girishkumar on 14 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/5392/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5392 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 962 of 2006
 

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

 

DILIPBHAI
MANEKLAL BAGADIYA - Petitioner(s)
 

Versus
 

GIRISHKUMAR
JETHALAL PARMAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 4, 
RULE
UNSERVED for Respondent(s) : 2, 
MR SHALIN N MEHTA for
Respondent(s) : 3, 
MR SHAILESH V BORISA for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Upon
the request of Ms. Bela Prajapati, learned advocate for Mr. B.M.
Mangukiya, learned advocate for the applicant, S.O. to 28.7.2008 to
enable her to collect correct and fresh address of respondent No.2,
who is unserved.

(A.M.

Kapadia, J.)

(Z.K.

Saiyed, J.)

(karan)