Gujarat High Court High Court

Legal vs It on 4 March, 2010

Gujarat High Court
Legal vs It on 4 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3325/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3325 of 2009
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 158 of 2009
 

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

LEGAL
HEIR & REPRESENTATIVE OF DECEASED MUKTABEN PRAGJIBHAI -
Applicant(s)
 

Versus
 

HEMANTKUMAR
POPATLAL GHELANI - Opponent(s)
 

===========================================
 
Appearance : 
NANAVATY
ADVOCATES for
Applicant(s) : 1, 
RULE UNSERVED for Opponent(s) :
1, 
===========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
ORAL
ORDER

It
is reported that notice upon respondent is unserved. At the request
of Mr.Buch, learned Advocate for the applicant, Registry to issue
fresh Notice of Rule upon respondent making it
returnable on 16th March, 2010. Direct service is
permitted. To be placed in First Board.

[M.R.Shah,J.]

satish

   

Top