Gujarat High Court Case Information System
Print
CA/8135/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 8135 of 2008
=================================================
SONALBEN
LALITBHAI SETA - Petitioners
Versus
CHHAGANBHAI
DUNGARBHAI BHIMANI & 2 - Respondents
=================================================
Appearance :
MR
PANKAJ R DESAI for Petitioners : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None
for Respondents : 1, 3,
MR SHALIN N MEHTA for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicants has made this application for substituted
service under Order V Rule 20 of the Code of Civil Procedure.
According to the learned counsel for the applicants, attempts were
made to serve the respondent No. 3 but the said respondent could not
be served as he was not found at the address.
Accordingly
we order that the notices on the respondent no.3 – Mukhtarali
Shokatali Saiyad be published in a vernacular daily having large
circulation in the area. The Registry will determine the name of the
newspaper. After publication of the notice, proof thereof would be
filed by learned counsel for the applicants before the Registry.
With the aforesaid observations, application is disposed of.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top