Gujarat High Court High Court

Ravji vs Rambhaben on 3 December, 2010

Gujarat High Court
Ravji vs Rambhaben on 3 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/171/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 171 of 1992
 

=========================================================

 

RAVJI
TERAM PATEL - Appellant(s)
 

Versus
 

RAMBHABEN
TRIKAMJI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1, 
None for
Defendant(s) : 1, 
RULE UNSERVED for Defendant(s) : 1.2.1,
1.2.4,1.2.6  
RULE NOT RECD BACK for Defendant(s) : 1.2.2  
RULE
SERVED for Defendant(s) : 1.2.3, 1.2.5,1.2.7
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr.Mehul S. Shah for appellant.

2. Rule
remained unserved for respondent Nos.1/1, 1/4 and 1/6 because of not
having complete address.

3. Learned
advocate Mr.Shah submitted that he will supply correct and fresh
address of respondent Nos.1/1, 1/4 and 1/6 on or before 7.12.2010.

4. Issue
fresh notice of Rule to respondent Nos.1/1, 1/4 and 1/6 at the
correct and fresh address that may be supplied by learned advocate
Mr.Shah, returnable on 28.12.2010. Notice is to be served through
RPAD.

[
H.K.RATHOD, J. ]

(vipul)

   

Top