Gujarat High Court High Court

Tushar vs Bhatt on 10 February, 2010

Gujarat High Court
Tushar vs Bhatt on 10 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7709/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7709 of 2005
 

 
 
=========================================================

 

TUSHAR
SHANTILAL KOTHARI & 2 - Petitioner(s)
 

Versus
 

BHATT
MAHIM CHIMANLAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Petitioner(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
ORAL
ORDER

The
endorsement on the board indicates that notice of Rule issued to
respondent No.2 has not been served, as the said respondent is stated
to be not residing on the given address, as per the report of the
Bailiff.

Ms.Renisha
Vyas, learned advocate for Mr.H.L.Patel Advocates for petitioners,
prays from some time in order to verify the position and supply the
correct address of the said respondent in the Registry. The correct
address of respondent No.2 may be supplied on, or before, 08.03.2010.
On receipt thereof, the Registry shall issue fresh notice of Rule to
the unserved respondent No.2, making it returnable on 29.03.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top