Gujarat High Court High Court

Gautambhai vs Anilkumar on 18 July, 2008

Gujarat High Court
Gautambhai vs Anilkumar on 18 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8158/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8158 of 2008
 

In


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 815 of 2008
 

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


 

GAUTAMBHAI
PUNJABHAI PALKHIWALA - Petitioner(s)
 

Versus
 

ANILKUMAR
PUNJABHAI PALKHIWALA & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
DAKSHESH MEHTA for Petitioner(s) : 1, 
None for
Respondent(s) : 1, 3, 3.2.1, 3.2.2, 3.2.3,3.2.4 - 4. 
MS MEGHA JANI
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/07/2008 

 

ORAL
ORDER

Rule.

Ms.Shruti Pathak, learned Advocate waives service of notice of rule
for respondent No.2.

Present
application is filed by the applicant ? original petitioner to
serve respondent No.4 by substituted service under the provisions of
Order V, Rule 20 of the CPC. Considering the averments in the
application, the applicant is permitted to serve respondent No.4 of
Misc. Civil Application No.815 of 2008 by substituted service by
affixing at the last known address of respondent No.4 and for that
purpose, direct service is permitted. Respondent No.4 be also served
notice of Misc. Civil Application making it returnable on 31st
July, 2008 by Registered Post A.D. at the costs of the petitioner.
Rule is made absolute accordingly.

[M.R.Shah,J.]

satish

   

Top