Gujarat High Court Case Information System
Print
FA/1127/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1127 of 2006
=========================================================
LEGAL
HAIRS OF DECEASED SULEMAN HASAN & 5 - Appellant(s)
Versus
KANIYALAL
NARAN LALJI & 5 - Defendant(s)
=========================================================
Appearance
:
MR
LR PATHAN for
Appellant(s) : 1 - 6.
NOTICE NOT RECD BACK for Defendant(s) : 1 -
2,4 - 5.
MR MAULIK J SHELAT for Defendant(s) : 3,
MR SHALIN N
MEHTA for Defendant(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 06/10/2008
ORAL
ORDER
Appeal
is not admitted by this Court. The Court has issued notice for final
disposal on 2nd May, 2006, this notice is not served to
respondents No.1 to 4 and 5. Learned Advocate Mr.L.R.Pathan,
appearing for appellants requests to issue fresh notice for
respondents No.1 to 4 and 5 to permit him to serve directly to
respondents No.4 and 5 through Speed Post. Accordingly, issue fresh
notice to respondents No.1 to 4 and 5 returnable on 12th
November, 2008.
Learned Advocate Mr.Shalin Mehta appearing on behalf of
respondent No.6 and learned advocate Mr.Maulik J. Shelat, appearing
on behalf of respondent No.3.
Direct
service is permitted for respondents No.4 and 5 and for respondents
No.1 and 2 to be served through Speed Post.
[H.K.RATHOD,J.]
bddave*
Top