Gujarat High Court
Madhavlal vs Jagmohan on 6 May, 2011
Gujarat High Court Case Information System
Print
FA/2785/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2785 of 2008
=========================================================
MADHAVLAL
RATANLAL KOSHTI - Appellant(s)
Versus
JAGMOHAN
TARASINGH & 4 - Defendant(s)
=========================================================
Appearance
:
MR
VIMAL M PATEL for
Appellant(s) : 1,
NOTICE
UNSERVED for
Defendant(s) : 1,
RULE
SERVED BY DS for
Defendant(s) : 2
- 3.
DELETED
for Defendant(s) : 4,
MR
CB DASTOOR for
Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/11/2008
ORAL
ORDER
Notice remained unserved to respondent No.1. Therefore, issue fresh notice by affixing to respondent No.1, returnable on 30.12.2008.
(H.K.Rathod,J.)
(vipul)
Top