Gujarat High Court Case Information System
Print
R/CR.RA/224/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No 224 of 2011
================================================================
MUKESHKUMAR
PRANLAL VAKHARIA....Applicant(s)
Versus
ARUNABEN
MUKESHBHAI VAKHARIA & 1....Respondent(s)
================================================================
Appearance:
MR
MK VAKHARIA as ADVOCATE for the Applicant(s) No. 1
NOTICE
UNSERVED for the RESPONDENT(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 2
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
Today learned
advocate Mr. Hardik D. Muchhala for learned advocate Mr. M.K.
Vakharia appearing on behalf of applicant placed on record draft
amendment supplying new address of respondent No.1.
Perused the affidavit
of service dated 10.05.2011. The draft amendment is allowed and the
same is ordered to be taken on record. The applicant is directed to
carry out the same on or before 25.05.2011.
Thereafter, issue
fresh NOTICE to respondent No.1 on newly address
amended by applicant today returnable on 30.05.2011.
Direct service is permitted.
(G.
B SHAH,J)
#Dave
Page
1 of 1
Top