Gujarat High Court
Mohammad vs Miteshkumar on 16 June, 2008
Bench: S.R.Brahmbhatt
FA/895/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 895 of 2008 ========================================================= MOHAMMAD KAIYUM SHAIKH & 1 - Appellants Versus MITESHKUMAR BALDEVBHAI PATEL & 1 Ă˝ Defendants ========================================================= Appearance : MR.HIREN M MODI for Appellants : 1 - 2. NOTICE UNSERVED for Defendants : 1, MR SUNIL B PARIKH for Defendants: 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 16/06/2008 ORAL ORDER
When
the matter was called out none was present for the appellants. The
notice remain unserved for want of time as the endorsement indicate.
Registry is directed to issue fresh notice to the respondents,
returnable on 18/7/2008.
[
S.R. BRAHMBHATT, J ]
/vgn