Gujarat High Court Case Information System Print SA/41/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 41 of 2008 ====================================== DIPAKKUMAR KIRITLAL SHAH - Appellant Versus DINESHKUMAR JORMALBHAI MODI - Defendant ====================================== Appearance : MR HARSHIT S TOLIA for Appellant. NOTICE UNSERVED for Defendant. ====================================== CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 13/11/2008 ORAL ORDER
Office
endorsement shows that the notice is unserved on the respondent.
This Court has passed an order on 27.08.2008 issuing notice and
granting ad-interim relief. The Court has also called for R & P.
R & P were received by this Court on 16.09.2008. Mr. H. S.
Tolia, learned advocate appearing for the appellant submits that
there is some mistake in the cause title of the appeal as the
address of the respondent is mentioned as 92, Stock Exchange Tower,
Dalal Street, Mumbai. However, the correct No. is 924 and hence, he
prays for leave to amend the cause title of the appeal as well as
Civil Application and request to issue fresh notice on the
respondent.
Accordingly,
leave is granted to correct the address of the respondent. FRESH
NOTICE be issued to the respondent making it returnable on
04.12.2008. Ad-interim relief granted earlier shall continue till
then.
NOTICE
be also issued by Regd. AD at the cost of the appellant.
[K. A. PUJ, J.]
Savariya
Top