Gujarat High Court High Court

Maganbhai vs Himarbhai on 29 March, 2010

Gujarat High Court
Maganbhai vs Himarbhai on 29 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1667/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1667 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6185 of 2009
 

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

 

MAGANBHAI
SHANABHAI SODHAPARMAR - Petitioner(s)
 

Versus
 

HIMARBHAI
BHULABHAI SODHA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DARJI for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1 - 2. 
MR
SUNIL B PARIKH for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Darji appearing for the applicant has submitted that in
another matter where same opponents are party to the proceedings, the
service of notice of Rule has been effected. However, in present
case, the notice of Rule has remained unserved. He, therefore,
requested to issue fresh notice of Rule and also requested to grant
permission for direct service of the notice of Rule.

Considering
the request, the office is directed to issue fresh notice of Rule
returnable on 9/4/2010. Direct service is permitted.

(K.M.THAKER,
J.)

(ila)

   

Top