Gujarat High Court
Geetaben vs Manishkumar on 4 August, 2008
Gujarat High Court Case Information System
Print
CA/14657/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14657 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 4916 of 2007
With
CIVIL
APPLICATION No. 14659 of 2007
In
FIRST APPEAL (STAMP NUMBER) No. 4840 of 2007
=========================================================
GEETABEN
SURESHKUMAR BHATT - Petitioner(s)
Versus
MANISHKUMAR
BHOLABHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA PAREKH for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 2,
MR VASANT S SHAH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/08/2008
ORAL
ORDER
Affidavit
of direct service is not filed.
Today,
learned advocate Mr. Parekh submitted that issue fresh notice to
respondent no. 2 So, he will again make effort to serve directly to
respondent no. 2.
Therefore,
issue fresh notice of Rule to respondent no. 2 returnable on
25/8/2008.
Direct
service is permitted to respondent no. 2 only.
(H.K.RATHOD,
J)
asma
Top