Gujarat High Court High Court

Joitiben vs Pushpendrasinh on 3 December, 2010

Gujarat High Court
Joitiben vs Pushpendrasinh on 3 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/349/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 349 of 2010
 

With


 

CIVIL
APPLICATION No. 14162 of 2010
 

In
APPEAL FROM ORDER No. 349 of 2010
 

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

 

JOITIBEN
WD/O BABABHAI JOITABHAI PATEL & 2 - Appellant(s)
 

Versus
 

PUSHPENDRASINH
ABJUJI VAGHELA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TATTVAM K PATEL for
Appellant(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
NOTICE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate Ms.Trusha Patel for the appellant seeks permission to serve
the respondent No.3 through public notice.

Issue
notice to respondent No.3 returnable on 20th December,
2010. Registry is directed to serve the respondent No.3 through
public notice in Appeal from Order No.349 of 2010 and Appeal from
Order No.350 of 2010 at the cost of the appellant.

(
M.D. SHAH, J. )

syed/

   

Top