Gujarat High Court High Court

Mamtaben vs Gujarat on 29 March, 2010

Gujarat High Court
Mamtaben vs Gujarat on 29 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29 of 2002
 

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

 

MAMTABEN
CHANDRAKANT PATEL - Petitioner(s)
 

Versus
 

GUJARAT
ST. FINANCIAL CORP. & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3. 
RULE UNSERVED for Respondent(s)
: 4 - 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
ORAL
ORDER

The
Office Note of the Registry dated 26.03.2010 indicates that notices
of Rule were issued to the respondents as per order dated 03.04.2002
of this Court. The report of the Bailiff dated 26.04.2002 indicates
that Notice of Rule issued to respondent No.4 has been returned
unserved, with the remarks not found . Further, Notice of Rule
issued to respondent No.5 has also been returned unserved, with the
remarks Company is closed and similarly, notice of Rule issued
to respondent No.6 has been returned unserved, with the remarks not
found .

In
view of the above, the learned counsel for the petitioner is directed
to supply the fresh and correct addresses of respondents Nos.4, 5 and
6 to the Registry on, or before, 29.04.2010. On receipt of the said
addresses, the Registry shall issue fresh Notices of Rule to
respondents Nos.4, 5 and 6, making them returnable on 15.06.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top