Gujarat High Court
Somchand vs Khimchand on 20 July, 2010
Gujarat High Court Case Information System Print CA/4348/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 4348 of 2006 In CIVIL REVISION APPLICATION No. 1182 of 1982 ========================================= SOMCHAND MANCHARAM - Petitioner(s) Versus KHIMCHAND MAGANLAL & 1 - Respondent(s) ========================================= Appearance : MR MEHUL S SHAH for Petitioner:1,MR SURESH M SHAH for Petitioner:1, MR SH SANJANWALA for Respondent: 1, None for Respondent: 2, RULE UNSERVED for Respondent(s) : 2.2.1,2.2.2 ========================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 20/07/2010 ORAL ORDER
This
Court has issued Rule on 27.4.2010. Permission is granted to the
applicant to serve the respondent nos. 2/1 and 2/2 through RPAD and
speed-post. The service could not be effected as the said
respondents are not staying at the address given.
In
this view of the matter, the applicant is permitted to serve the
respondent nos.2/1 and 2/2 through substituted service by affixing
on the last known address.
The
notice of Rule is made returnable on 9th
August, 2010.
(K.A.
PUJ, J.)
Pankaj
Top