Gujarat High Court Case Information System
Print
MCA/224/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 224 of 2002
In
CIVIL
APPLICATION No. 10819 of 2001
In
FIRST APPEAL No. 306 of 2000
=========================================================
KHATIJABANU
W/O MIHAMMAD IQBALISHAQBHAI & 2 - Applicant(s)
Versus
KURPANSING
SANDHUSING JAT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MC BHATT for
Applicant(s) : 1 - 3.
None for Opponent(s) : 1 - 2.
(MR PV
NANAVATI) for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/09/2008
ORAL
ORDER
Heard
learned Advocate Mr. Vikram Thakor for learned advocate Mr. MC Bhatt
for applicant and learned advocate Mr. Vibhuti Nanavati for opponent
no.3.
Present
application is filed for review or modification of order annexure A
dated 18th January, 2002 and for directing issuance of
fresh notice to be served on opponents no.1 and 2 by substitute
service namely by affixing process at conspicuous part of last known
address of opponents no.1 and 2.
After
considering submissions made by both learned advocates and also
after considering averments made in this application supported by
affidavit, order of this court dated 18th January, 2002
passed in Civil Application NO. 10819 of 2001 is recalled and prayer
made in para 4(A) of this application is granted.
Accordingly,
this application is disposed of.
(H.K.
Rathod,J.)
Vyas
Top