Gujarat High Court Case Information System
Print
CA/10128/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10128 of 2005
In
FIRST
APPEAL No. 68 of 2005
==============================================================
INDIAN
AIRLINES CORP. - Petitioner(s)
Versus
MANUBHAI
RANCHHODBHAI PATEL & 19 - Respondent(s)
==============================================================
Appearance
:
MR
GN SHAH for
Petitioner(s) : 1,
MR.SUBHASH G BAROT for Respondent(s) : 1 -
4.
None for Respondent(s) : 5 -
20.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
and
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 25/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.S.GARG)
Ms.Minu
Shah, learned counsel for the applicant/appellant submits that
despite the best efforts, the respondents No.7,8,9,11,13,14,15 and 17
could not be served, therefore they may be
served by substituted service. After going through the application,
we are satisfied that the applicant has made out a sufficient cause
for serving the unserved respondents through substituted service.
Let
notices relating to respondents No.7,8,9,11,13,14 and 15 be published
in one ?SGujarati?? and one ?SEnglish?? Newspaper published from
Ahmedabad.
The
appellant shall take appropriate steps for advertisement
of the summons.
(
R.S. Garg, J. )
(
K.M. Mehta, J. )
syed/
Top