Gujarat High Court
Kayanbhai vs Milanbhai on 11 August, 2008
Gujarat High Court Case Information System
Print
SCA/2672/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2672 of 1987
=========================================================
KAYANBHAI
SARABHAI SHETH & 3 - Petitioner(s)
Versus
MILANBHAI
NARESHBHAI SHETH & 5 - Respondent(s)
=========================================================
Appearance
:
UNSERVED-EXPIRED
(N) for Petitioner(s)
: 1,(MR HL PATEL) for Petitioner(s) : 1,NOTICE SERVED for
Petitioner(s) : 2 - 4.HL PATEL ADVOCATES for Petitioner(s) : 2 -
4.
RULE UNSERVED for Respondent(s) : 1 - 2.
MR MC BHATT for
Respondent(s) : 3,
SERVED BY AFFIX.-(R) for Respondent(s) :
4,
RULE SERVED for Respondent(s) : 5,
GOVERNMENT PLEADER for
Respondent(s) :
6,
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 11/08/2008
ORAL
ORDER
In
this matter, rule was unserved to Respondent Nos. 1 and 2. The
Learned Advocate appears on behalf of the petitioner states that
direction must be given to unserved Respondent Nos. 1 and 2. So,
fresh notice returnable on 30.09.2008 to the unserved Respondent Nos.
1 and 2. Direct service is permitted.
(G.K.
Upadhyay)
Registrar (Judicial)
Nabila
Top