Gujarat High Court High Court

Somiben vs Kantaben on 14 July, 2011

Gujarat High Court
Somiben vs Kantaben on 14 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/32/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 32 of
2010 
=========================================================

 

SOMIBEN
D/O NATHABHAI PANCHAL - Appellant(s)
 

Versus
 

KANTABEN
W/O VINUBHAI NATHABHAI PANCHAL & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
DELETED for
Defendant(s) : 1.2.1  
NOTICE UNSERVED for Defendant(s) : 1.2.2
 
NOTICE SERVED for Defendant(s) : 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2,
2.2.3, 2.2.4, 2.2.5,2.2.6  
MR ASHISH H SHAH for Defendant(s) :
2.2.2 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

Date
: 14/07/2011 
ORAL ORDER

On
23.06.2011, this Court had passed an order in the following terms :-

“The
endorsement on board shows that the notice has not received back qua
respondent No.1/2, however, it is required to be noted that the
respondent No.1/2 was permitted to be served through substituted
service. Hence, the office is directed to verify about the service
and put up the note on 14th July 2011.”

Despite
the aforesaid direction, no such note as directed has been put up by
the office in compliance with the aforesaid order. In the
circumstances, the concerned officer of the registry to explain as to
why the aforesaid order has not been complied with. The matter to
come up on 20.7.2011.

[HARSHA
DEVANI, J.]

mrp

   

Top