Gujarat High Court High Court

Sejal vs Mamad on 18 April, 2011

Gujarat High Court
Sejal vs Mamad on 18 April, 2011
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4233/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4233 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1323 of 2009
 

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

 

SEJAL
DILIPKUMAR VAIDYA - Petitioner(s)
 

Versus
 

MAMAD
ABDUL RAHEMAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MC BHATT for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 3, 
MRS
FALGUNI D PATEL for Respondent(s) : 2, 
NOTICE UNSERVED for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 01/07/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Opponent
no.4 is reported unserved for want of proper address. The applicant
will, within one week from today, furnish true and complete address
of the opponent no.4. Notice of rule be issued to the opponent no.4
thereafter to be made returnable on 12th August, 2009.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top