Gujarat High Court
Karsanbhai vs Jay on 15 July, 2011
Gujarat High Court Case Information System Print CRA/153/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL REVISION APPLICATION No.153 of 2011 ========================================= KARSANBHAI RAMJIBHAI - Applicant(s) Versus JAY CO-OPERATIVE HOUSING SOCIETY LTD & 1 - Opponent(s) ========================================= Appearance: HL PATEL ADVOCATES for Applicant(s): 1, DS AFF.NOT FILED (N) for Opponent(s): 1 - 2. ========================================= CORAM : HONOURABLE MS. JUSTICE HARSHA DEVANI Date : 15/07/2011 ORAL ORDER
The
representative of the applicant has filed an affidavit of service of
notice stating that despite having made several attempts to serve the
notice upon respondent no.1, he has refused to accept service of the
notice of this Court. In the circumstances, fresh notice be issued
to the respondent no.1, returnable on 23rd August, 2011.
In the meanwhile, the parties shall maintain status quo in respect of
the suit property.
(
Harsha Devani, J. )
hki
Top