Gujarat High Court Case Information System
Print
CA/12196/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12196 of 2010
In
FIRST
APPEAL No. 4702 of 2001
With
CIVIL
APPLICATION No. 12197 of 2010
In
FIRST
APPEAL No. 4705 of 2001
=========================================================
SHANTABEN
ISHWARBHAI PATEL - Petitioner(s)
Versus
SHIVAJI
RAMDAS YADAV & 4 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for Petitioner(s) : 1,
None for Respondent(s) : 1 - 4.
MR
VIBHUTI NANAVATI for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, as summons are not served, concerned
applicants are permitted to serve the summons by substituted service
by way of public notice in newspaper, Western Times, Mumbai Edition
having circulation in Mumbai.
It
would be open to both the applicants to jointly publish the
advertisement but by giving full details of respective First Appeals
including that the next date of hearing of the Appeals shall be 1st
December 2010 or any date which the Court may fix.
These
applications are disposed of accordingly.
[
JAYANT PATEL, J. ]
mathew
[ H.B. ANTANI, J. ]
Top