Gujarat High Court
Kathara vs Kathara on 11 August, 2008
Gujarat High Court Case Information System
Print
SCA/3670/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3670 of 2008
=========================================================
KATHARA
JIJUMON IPAN - Petitioner(s)
Versus
KATHARA
SHILA JIJUMON - Respondent(s)
=========================================================
Appearance :
MR
MEHUL S SHAH for Petitioner(s) : 1,MR SURESH M
SHAH for Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/08/2008
ORAL
ORDER
Mr.S.M.Shah,
learned Advocate appearing on behalf of the petitioner has submitted
that process has been issued upon the respondent at the address at
Jamnagar. However, at present the respondent is residing at Bangalore
at following address:
Kattathara
Sherly Jijumon,
5,
NS Palya,
19th
Cross, 7th Main,
II
Stage BTM Layout,
Bangalore
? 560076
Under
the circumstances, Registry is directed to issue fresh Notice
upon the respondent at the address at Bangalore making it returnable
on 22nd September, 2008.
[M.R.Shah,J.]
satish
Top