Gujarat High Court
Kanchrati vs Dineshbhai on 22 March, 2010
Gujarat High Court Case Information System Print SCA/1660/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1660 of 2010 ========================================================= KANCHRATI VISHNU UPADHYAY - Petitioner(s) Versus DINESHBHAI A PARIKH & 11 - Respondent(s) ========================================================= Appearance : MR JAL SOLI UNWALA for Petitioner(s) : 1, NOTICE UNSERVED for Respondent(s) : 1,3 - 6. NOTICE SERVED BY DS for Respondent(s) : 2,7 - 12. MS MEGHA JANI for Respondent(s) : 8, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 22/03/2010 ORAL ORDER
Mr.
Saurabh Amin, learned advocate states that he has received
instructions to appear on behalf of respondent No.1 and prays for
some time, in order to file his Vakalatnama.
The
endorsement on the Board further indicates that respondents Nos.3 to
6 have not been served, as they are stated to be not residing at the
given addresses. The learned counsel for the petitioner may supply
the fresh addresses of the unserved respondents to the Registry, by
the next date. List on 12th
April, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top