Gujarat High Court
Shrimant vs Mrunalinidevi on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/4133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4133 of 2010
In
CIVIL
APPLICATION No. 3423 of 2009
In
SPECIAL CIVIL APPLICATION No. 4632 of 2006
With
CIVIL
APPLICATION No. 4134 of 2010
In
SPECIAL CIVIL APPLICATION No. 4632 of 2006
=================================================
SHRIMANT
SANGRAMSINH PRATAPSINHRAO GAEKWAD & 1 - Petitioner(s)
Versus
MRUNALINIDEVI
PUAR & 6 - Respondent(s)
=================================================
Appearance :
MR
AMAR N BHATT for Petitioner(s) : 1 - 2.
RULE SERVED for
Respondent(s) : 1 - 4.
MR ASHISH H SHAH for Respondent(s) : 1,
MR
PARTHIV B SHAH for Respondent(s) : 2 - 3.
None for Respondent(s) :
5,
RULE SERVED BY DS for Respondent(s) : 5.2.1, 5.2.2,5.2.3
RULE
NOT RECD BACK for Respondent(s) : 5.2.4
RULE UNSERVED for
Respondent(s) : 6 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/07/2010
COMMON
ORAL ORDER
Learned
advocate for the applicants states that in view of incorrect address
of respondent Nos.4/5, 6 and 7, notices could not be served upon them
and now correct addresses of respondent Nos.4/5, 6 and 7 are
available.
In
view of the above, issue fresh notice to the respondent Nos.4/5, 6
and 7 returnable on 11.08.2010.
Direct
service is permitted.
Leave
to amend cause title.
[Anant
S. Dave, J.]
*pvv
Top