Gujarat High Court
Jasiben vs Lilaben on 28 January, 2011
Gujarat High Court Case Information System Print FA/4889/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 4889 of 2010 ========================================= JASIBEN D/O CHUDAJI BAPUJI & W/O PRAHLADJI THAKORE & 1 - Appellant(s) Versus LILABEN W/O BABARJI CHUDAJI & 6 - Defendant(s) ========================================= Appearance : MR TATTVAM K PATEL for Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3 NOTICE NOT RECD BACK for Defendant(s) : 1 - 4. NOTICE UNSERVED for Defendant(s) : 5 - 7. ========================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 28/01/2011 ORAL ORDER
It
is reported that Shri Jigar Raval, learned advocate has instructions
to appear on behalf of respondents nos. 1 to 4.
Respondents
nos. 5 to 7 are reported to be unserved. Shri Tattvam K. Patel,
learned advocate appearing on behalf of the appellants has stated
that he will furnish fresh address of unserved respondents nos. 5 to
7 by 02/02/2011. Registry to issue fresh notice upon respondents
nos. 5 to 7 at the new address to be furnished by Shri Tattvam K.
Patel, learned advocate appearing on behalf of the appellants making
it returnable on 07/03/2011.
(M.R.
SHAH, J.)
siji
Top