Gujarat High Court
Trushaben vs Prabhakunj on 17 June, 2010
Gujarat High Court Case Information System
Print
SCA/10061/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10061 of 1994
=========================================================
TRUSHABEN
NIMESHKUMAR & 3 - Petitioner(s)
Versus
PRABHAKUNJ
CO-OP HOUSING SOCIETY LTD. & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MC SHAH for
Petitioner(s) : 1 - 4.
NOTICE SERVED for Respondent(s) : 1,
None
for Respondent(s) : 2,
RULE UNSERVED for Respondent(s) : 2.2.1,
2.2.2,2.2.3
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/06/2010
ORAL
ORDER
The
Office Note of the Registry dated 16.06.2010 indicates that the
correct addresses of unserved respondents Nos.2/1 to 2/3 have not
been supplied within the stipulated period and nor have the Process
Fees been paid, as per order dated 22.04.2010 of this Court.
The
Process Fees may now be paid on, or before, 21.06.2010. The correct
addresses and particulars of unserved respondents Nos.2/1 to 2/3 may
be supplied in the Registry by the learned counsel for the
petitioners on, or before, 01.07.2010. If the above directions are
not complied with, the Registry may not circulate the matter.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top