Gujarat High Court
Manek vs Sunir on 30 June, 2010
Gujarat High Court Case Information System
Print
CA/1671/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1671 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5794 of 2009
=========================================================
MANEK
LEATHER INDUSTRIES THROUGH ITS PARTNER MAHESH & 4 - Petitioner(s)
Versus
SUNIR
S SHARMA & 7 - Respondent(s)
=========================================================
Appearance
:
MR
DM AHUJA for
Petitioner(s) : 1 - 5, 5.2.1, 5.2.2,5.2.3
NOTICE UNSERVED for
Respondent(s) : 1,
MS NALINI S LODHA for Respondent(s) : 2,
MR
PARTHIV B SHAH for Respondent(s) : 3,
None for Respondent(s) : 4 -
5, 7,
NOTICE SERVED for Respondent(s) : 4.2.1, 4.2.2,4.2.3 -
5,5.2.2 - 7, 7.2.2, 7.2.3, 7.2.4, 7.2.5, 7.2.6,7.2.7 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/06/2010
ORAL
ORDER
It
is submitted by learned counsel, Mr.Ahuja, that whereabouts of
respondent No.1 is not known as he left India. He therefore requests
to serve the notice through public advertisement. Permission is
granted. Notice to the respondent No.1 be served through public
advertisement in two leading newspapers, returnable on 11-8-2010.
(M.D.SHAH,J.)
radhan
Top