Gujarat High Court
Jayendrakumar vs Velji on 18 January, 2010
Gujarat High Court Case Information System
Print
AO/325/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 325 of 2009
=========================================
JAYENDRAKUMAR
JAYANTILAL SHETH & 1 - Appellant(s)
Versus
VELJI
AMBA CHHEDA & 4 - Respondent(s)
=========================================
Appearance
:
MR
ASHISH M DAGLI for Appellant(s) : 1 - 2.
None for Respondent(s) :
1 - 5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/01/2010
ORAL
ORDER
The
respondents No.1 to 5 have remained unserved on account of shortage
of time. Learned advocate Shri Nirav Sanghavi for learned advocate
Shri Ashish Dagli submits that if the fresh notice of Rule is issued
in Civil Application No.9670 of 2009, then appropriate time be
granted for returning the same so that the opponent will be served.
His client would not be in a position to serve directly.
In
view of this, let there by fresh notice of Rule returnable on 10th
February, 2010. The office is directed to see to it that the notice
is processed expeditiously so that the service of notice be effected
appropriately.
(S.
R. Brahmbhatt, J. )
sudhir
Top