Gujarat High Court Case Information System
Print
CRA/1011/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1011 of
1998
=========================================================
PRABHAVATI
MANEKLAL MEHTA - Applicant(s)
Versus
NARENDRABHAI
CHHELASHANKAR DAVE - Opponent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Applicant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 30/09/2010
ORAL
ORDER
In
this matter, Rule was issued on 18.08.1998. Till date, the respondent
is not served. Mr. Hardik Muchhala, learned advocate appearing for
Mr. M.K. Vakharia, submitted that the respondent was not served due
to incomplete address. He will provide a complete and fresh address
and fresh notice of Rule be issued on the new address.
Accordingly,
a fresh notice of Rule be issued on the new address that may be
supplied by the learned advocate, making it returnable on 25th
October, 2010.
It
is made clear that if the fresh notice of Rule is not served upon the
respondent or if the process fees are not paid by the petitioner, the
petition shall stand dismissed.
(K.A. Puj, J.)
Safir*
Top