Gujarat High Court
Rajendrasinh vs Tabhabhai on 10 May, 2011
Gujarat High Court Case Information System
Print
SA/53/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 53 of 2011
=========================================================
RAJENDRASINH
BAPALAL ZALA - Appellant(s)
Versus
TABHABHAI
PALABHAI & 3 - Defendant(s)
=========================================================
Appearance
:
MR
RUTURAJ NANAVATI for
Appellant(s) : 1,
DS AFF.NOT FILED (N) for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 10/05/2011
ORAL
ORDER
The
endorsement on the board shows that the affidavit with regard to
direct service has not been filed. Learned advocate Mr.Buch requests
that fresh notice be issued as, earlier, he could not take the direct
service as the papers had got misplaced.
Hence,
fresh notice returnable on 21.06.2011. Direct service is permitted.
(BELA
TRIVEDI, J.)
Hitesh
Top