Gujarat High Court High Court

Harishbhai vs Rule on 26 November, 2010

Gujarat High Court
Harishbhai vs Rule on 26 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/297/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 297 of 2005
 

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

 

HARISHBHAI
RAMSINGBHAI PARMAR - Applicant(s)
 

Versus
 

VITHALBHAI
NAGARBHAI CHAUHAN & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1, 
RULE SERVED for Opponent(s) : 1, 
RULE
UNSERVED for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/11/2010 

 

ORAL
ORDER

Learned
advocate Mr. A.J. Shastri is appearing on behalf of petitioner.

Rule
served for respondent No.1, but, no appearance is filed on behalf of
respondent No.1. Rule remained unserved for respondent No.2 because
of incomplete address.

Therefore,
let petitioner may supply correct and complete fresh address of
respondent N:o.2 on or before 13th December 2010, failing
which, matter will stand dismissed in default without reference to
this Court.

Thereafter,
issue fresh notice of Rule to respondent No.2 returnable on 27 th
December 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top