Gujarat High Court
Kankuben vs Lilabhai on 11 January, 2011
Gujarat High Court Case Information System
Print
CA/14686/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14686 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1836 of 2010
With
CIVIL
APPLICATION No. 14936 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1837 of 2010
======================================
KANKUBEN
PURSHOTTAMDAS PATEL & 3 - Petitioners
Versus
LILABHAI
KARSANBHAI PATEL & 2 - Respondents
======================================
Appearance :
MR.
ANKIT SHAH for the Petitioners.
RULE SERVED BY DS for
Respondent(s) : 1, 3,
RULE UNSERVED for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/01/2011
ORAL
ORDER
Registry
to issue fresh
notice of Rule upon
respondent No.2 at the new address to be supplied by learned advocate
appearing on behalf of the applicants, making it returnable on 9th
February,2011. Respondent No.2 be served through Regd.Post A.D. also
over and above the regular service, at the cost of the applicants.
[M.R.SHAH,J]
*dipti
Top