Gujarat High Court
Jasbirsing vs Manjulaben on 29 January, 2010
Gujarat High Court Case Information System
Print
CA/4218/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4218 of 1992
In
FIRST
APPEAL No. 1970 of 1996
=========================================================
JASBIRSING
BALDEVSINH - Petitioner(s)
Versus
MANJULABEN
H JAGMAL & 2 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT JANI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 3,
RULE UNSERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/01/2010
ORAL
ORDER
Heard
learned Advocate, Mr. Krunal Pandya for learned Advocate, Mr. Bharat
Jani appearing on behalf of applicant.
Rule
served to respondent Nos.1/A to 1/D and respondents No.3 but remain
unserved for respondent No.2 Shri. Alimamad Musa Chaki, residing
at Manjal, Taluka Nakhatrana, Kutch. Let fresh notice be issued to
respondent No.2 returnable on 26th February, 2010.
(H.K.
Rathod, J.)
Caroline
Top