Gujarat High Court High Court

Makwana vs Parmar on 11 October, 2011

Gujarat High Court
Makwana vs Parmar on 11 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6471/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6471 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1134 of 2011
 

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


 

MAKWANA
JITENDRA ISHWARBHAI - Petitioner(s)
 

Versus
 

PARMAR
BHAGVANSINH GANPATSINH & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR.HIREN M MODI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1,3 - 5. 
RULE
UNSERVED for Respondent(s) : 2, 
MR SUNIL B PARIKH for
Respondent(s) : 3, 5, 
GOVERNMENT PLEADER for Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
ORAL
ORDER

Learned
Advocate for the petitioner Mr Hiren M Modi has submitted that the
notice of Rule has not been served on respondent No.2. Issue Fresh
notice of Rule to the unserved respondent No.2 returnable on 28th
November, 2011. Over and above the regular mode of service, Learned
Advocate for the petitioner is permitted to serve the respondent No.2
by Registered A.D. Post at his own cost.

[G.

B. SHAH, J.]

msp

   

Top