Gujarat High Court
Somiben vs Kantaben on 4 October, 2010
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.
UNSERVED-EXPIRED
(N) for Defendant(s) : 1.2.1
NOTICE UNSERVED for Defendant(s) :
1.2.2, 1.2.3,1.2.4
NOTICE SERVED for Defendant(s) : 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
MR.JUSTICE BANKIM N.MEHTA
Date
: 04/10/2010
ORAL
ORDER
Learned
advocate Mr.Saiyed seeks permission to delete respondent No.1/1.
Permission as prayed for is granted. Appellant to carry out amendment
forthwith.
Learned
advocate Mr.Saiyed requests for service to respondent No.1/3 at the
new address provided by him. Fresh notice to respondent No.1/2 and
respondent No.1/4. All the notices returnable on 22nd
October, 2010.
(BANKIM.N.MEHTA,
J.)
syed/
Top