Gujarat High Court
Kashiben vs Rameshbhai on 19 September, 2008
Bench: H.K.Rathod
CA/3514/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 3514 of 2007 In FIRST APPEAL (STAMP NUMBER) No. 1179 of 2006 ========================================================= KASHIBEN WD/O. MAKODBHAI BECHARBHAI & 4 - Petitioner(s) Versus RAMESHBHAI PARSHOTTAMBHAI PATEL & 3 - Respondent(s) ========================================================= Appearance : MR DC SEJPAL for Petitioner(s) : 1 - 5. RULE UNSERVED for Respondent(s) : 1, MR MAULIK J SHELAT for Respondent(s) : 2, DELETED for Respondent(s) : 3, SERVED BY AFFIX.-(R) for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 19/09/2008 ORAL ORDER
Substitute
service by affixing at the last known address of opponent No.1 is
permitted.
Therefore,
fresh notice of rule returnable on 20.10.2008.
(H.K.RATHOD,J.)
(vipul)