Gujarat High Court
Metuben vs Bandekha on 23 July, 2008
Gujarat High Court Case Information System
Print
FA/114/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 114 of 1986
=========================================================
METUBEN
WD/O JAWANJI DHIRAMJI & 3 - Appellant(s)
Versus
BANDEKHA
SAHEBKHA & 5 - Defendant(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Appellant(s) : 1
- 4.
DS
AFF.NOT FILED (R) for
Defendant(s) : 1
- 2.
NOTICE
SERVED for
Defendant(s) : 3
- 4, 6,
MR
BR SHAH for
Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/07/2008
ORAL
ORDER
For
respondents no.1 and 2, affidavit of direct service has not been
filed. It is an appeal for enhancement filed by the claimant and
respondents no. 3,4,6 and 5 are served but respondents no.1 and 2 are
not served. Therefore, claimant appellant shall have to file
affidavit of direct service in respect of said respondents on or
before 4th August, 2008. Matter is adjourned to 4th
August, 2008.
(H.K.
Rathod,J.)
Vyas
Top