Gujarat High Court
Niranjanbhai vs Kamal on 15 November, 2011
Gujarat High Court Case Information System
Print
FA/533420/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5334 of 2007
With
FIRST
APPEAL No. 158 of 2008
=========================================================
NIRANJANBHAI
VADILAL MODI - Appellant(s)
Versus
KAMAL
UPENDRABHAI VYAS & 2 - Defendant(s)
=========================================================
Appearance
:
MR
ASHUTOSH R BHATT for
Appellant(s) : 1,
None
for Defendant(s) : 1,
RULE
UNSERVED for
Defendant(s) : 2,
MR
GC MAZMUDAR for
Defendant(s) : 3,
MR
HG MAZMUDAR for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/05/2009
ORAL
ORDER
Rule
remained unserved in respect of respondent no.2.
Learned
advocate Mr.Bhatt submitted that he will supply fresh and correct
address of unserved respondent No.2 on or before 13.5.2009.
Therefore,
the Registry to issue fresh notice of Rule to respondent No.2 at the
fresh and correct address, returnable on 22.6.2009.
(H.K.RATHOD,J.)
(vipul)
Top