Gujarat High Court
Saurin vs Gautambhai on 15 July, 2011
Gujarat High Court Case Information System
Print
MCA/2149/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No.2149 of 1994
=========================================
SAURIN
VIKRAMBHAI PALKHIWALA - Applicant(s)
Versus
GAUTAMBHAI
NAROTTAMDAS NAVAB & 3 - Opponent(s)
=========================================
Appearance:
MR
SB VAKIL for
Applicant(s): 1,
RULE UNSERVED for Opponent(s): 1 -
4.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 15/07/2011
ORAL
ORDER
The
endorsement on the board shows that rule is unserved qua all the
respondents. It appears that respondents no.1 and 2 are not served
as they are not residing at the given address and respondents no.3
and 4 are unserved as they are not found at the given address. In
the circumstances, the learned advocate for the applicant to do the
needful in the matter. S.O. to 22nd July, 2011.
(
Harsha Devani, J. )
hki
Top