Gujarat High Court
Kanubhai vs Shankarbhai on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/14436/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DELAY No. 14436 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3582 of 2010
=========================================================
KANUBHAI
BACHUBHAI SANGADA - Petitioner(s)
Versus
SHANKARBHAI
BHULAJI MEDHVAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) : 2,
RULE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/02/2011
ORAL
ORDER
Service
of Notice sent to the respondent No.1 is not received back. Hence,
Registry is directed to send reminder to the concerned Court and
call for explanation with respect of non-receipt of notice.
So
far as respondent No.2 is concerned, respondent No.2, Registry is
directed to issue FRESH NOTICE upon the respondent No.2, making it
returnable on 1/3/2011. Respondent No.2 be served through the Court
having jurisdiction.
[M.R.
SHAH, J.]
rafik
Top