Gujarat High Court High Court

Kiritbhai vs Maheshbhai on 20 April, 2010

Gujarat High Court
Kiritbhai vs Maheshbhai on 20 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1399/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1399 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6071 of 2009
 

 
 
=========================================================

 

KIRITBHAI
BHAKTIPRASAD VYAS - Petitioner(s)
 

Versus
 

MAHESHBHAI
RAMESHCHANDRA TRIVEDI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
R.K.MANSURI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR GC
MAZMUDAR for Respondent(s) : 2, 
MR HG MAZMUDAR for Respondent(s) :
2, 
RULE UNSERVED for Respondent(s) : 3, 
MR MAULIK J SHELAT for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 20/04/2010 

 

 
 
ORAL
ORDER

The
cause list shows that the process qua respondent no.3 could not be
served since the respondent no.3 is not found at the address
mentioned in the cause title.

The
applicant will supply correct, complete and latest address of
respondent no.3 within a period of one week from today i.e. on or
before 27/4/2010 in the Registry. If the address is supplied by the
applicant within prescribed time limit as aforesaid then the office
will issue fresh notice qua respondent no.3 at the said new address
making the same returnable on 30/6/2010.

If
the applicant fails to supply the address of respondent no.3 within
the aforesaid time limit, the office will place the application on
27/4/2010 for appropriate orders including the order dismissing the
application for non prosecution.

(K.M.THAKER,
J.)

(ila)

   

Top