Gujarat High Court
Laxmiben vs Jasbirsing.P.Chavla on 23 November, 2010
Gujarat High Court Case Information System
Print
CA/4605/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4605 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 4492 of 2009
=========================================================
LAXMIBEN
VITTHALBHAI PARMAR & 2 - Petitioner(s)
Versus
JASBIRSING.P.CHAVLA
& 1 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1 - 3.
RULE UNSERVED for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 23/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Issue
fresh notice of Rule to unserved opponent No.1 returnable on 23rd
December 2010.
Direct
service is permitted.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top