Gujarat High Court High Court

Gunvantrai vs Kazi on 20 April, 2011

Gujarat High Court
Gunvantrai vs Kazi on 20 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15584/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 15584 of 2010
 

In


 

SECOND
APPEAL No. 282 of 2009
 

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

 

GUNVANTRAI
MULJIBHAI SHAH - Petitioner(s)
 

Versus
 

KAZI
SUGRABIBI MOHMMD MIYA & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 5, 9, 
NOTICE
NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 4,8 - 9, 9.2.2, 9.2.3, 9.2.4,
9.2.5,9.2.6  
NOTICE SERVED for Respondent(s) : 5.2.1, 5.2.2,
5.2.3, 5.2.4,5.2.5 - 7. 
MR SURESH M SHAH for Respondent(s) :
5.2.1, 5.2.2, 5.2.3, 5.2.4,5.2.5 - 7,10 - 13. 
- for Respondent(s)
: 0.0.0, 0.0.0, 0.0.0,0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
 
ORAL
ORDER

Since
the notice issued by the Court to the unserved respondents, has not
received back, fresh Notice be issued to the unserved respondents
nos. 1/1 to 1/3, 2/1 to 2/4, 8, 9/1 to 9/6, returnable on 5.5.2011.
Direct service permitted.

[
BELA TRIVEDI, J. ]

mandora/

   

Top