Gujarat High Court High Court

Modi vs Kumudben on 4 August, 2008

Gujarat High Court
Modi vs Kumudben on 4 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/30009/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30009 of 2007
 

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

 

MODI
JASVANTLAL MATHURDAS - Petitioner(s)
 

Versus
 

KUMUDBEN
D/O MULCHANDDAS MANGALDAS MODI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Petitioner(s) : 1,MR DIPESH K SONI for Petitioner(s) :
1, 
UNSERVED-REFUSED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

As
per the affidavit it is reported that the respondent has refused to
accept the notice of this Court.

In
view of the above, issue fresh notice for final disposal returnable
on 27.8.2008. In the meantime, ad-interim relief in terms of
paragraph 7(C). It will be open for the petitioner to serve the
respondent by Regd. Post.A.D. at the cost of the petitioner over and
above regular service.

(
M.R. SHAH, J. )

syed/

   

Top