Gujarat High Court Case Information System
Print
CRA/98/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 98 of 2010
=========================================================
RAJA
RADHOMAL PANCHWANI & 2 - Applicant(s)
Versus
PRASHANT
UDDYAN CHINUIBHAI & 2 - Opponent(s)
=========================================================
Appearance
:
MR
NL RAMNANI for
Applicant(s) : 1 - 3.
None for Opponent(s) : 1,
NOTICE SERVED
for Opponent(s) : 1.2.1, 1.2.2,1.2.3
NOTICE NOT RECD BACK for
Opponent(s) : 1.2.4
MR NK MAJMUDAR for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/11/2010
ORAL
ORDER
Heard
learned Advocate Mr. NL Ramani for petitioners. Notice is served to
respondents No.1/1 to 1/3 but not received back for respondent no.
1/4. Learned Advocate Mr. NK Majmudar is appearing for respondent
No. 2 and 3. Learned Advocate Mr. Ramani requests to issue fresh
notice to respondent no.1/4. However, learned advocate Mr.Majmduar
submits that he is having instructions from respondent No.1/4, that
he may be appearing for respondent no. 1/4. Therefore, issue fresh
notice to respondent no.1/4 returnable on 7th December,
2010 at the address given in respect to respondent No.1.
(H.K.
Rathod,J.)
Vyas
Top