Gujarat High Court
Siddi vs Hirjibhai on 18 March, 2009
Gujarat High Court Case Information System
Print
SA/235/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 235 of 1987
=========================================================
SIDDI
RAMJU KASAM - Appellant(s)
Versus
HIRJIBHAI
JEMUBHAI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
AR THACKER for
Appellant(s) : 1, 1.2.1,1.2.2
NOTICE NOT RECD BACK for
Defendant(s) : 1,4 - 5, 7,
NOTICE SERVED for Defendant(s) : 2 -
3.
NOTICE UNSERVED for Defendant(s) :
6,
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 18/03/2009
ORAL
ORDER
1 Service of rule given on
19.03.2009 and fresh notice was already issued through courier agency
approved by the High Court through the Registry by order dated
06.03.2009 for respondent nos. 1,4,5 and 7 and adjourned for
18.03.2009. The Registry awaiting for service of rule for respondent
nos. 1,4,5 and 7. Matter is required to be adjourned up to
30.03.2009.
2 Respondent no.6 is
unserved so learned advocate for the appellant is hereby directed for
taking steps regarding service of rule for respondent no.6 on or
before 24.03.2009.
3 S.O. To 30.04.2009.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top