Gujarat High Court
Umedbhai vs Maniben on 21 September, 2010
Gujarat High Court Case Information System
Print
SCA/23157/2005 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23157 of
2005
=========================================================
UMEDBHAI
DHULABHAI PATEL & 1 - Petitioner(s)
Versus
MANIBEN
DAHYABHAI PATEL (SINCE DECEASED DELETED AS PER & 2 -
Respondent(s)
=========================================================
Appearance :
MR
AB MUNSHI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 - 2.
DELETED
for Respondent(s) : 1.2.1
MR BS PATEL for Respondent(s) : 1.2.2
MRS RANJAN B PATEL for Respondent(s) : 1.2.2
MR HARESH J
TRIVEDI for Respondent(s) : 2.2.1, 2.2.3,2.2.4
RULE SERVED BY DS
for Respondent(s) : 2.2.2
RULE UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/09/2010
ORAL
ORDER
Mr.
Munshi, learned advocate for the petitioners, has submitted that
since, as per the cause list, the Rule has remained unserved qua
respondent No.3, the petitioners would take service and directly
serve the unserved respondent No.3.
Office
to issue fresh Rule, returnable on 13th
October, 2010.
Direct
Service is permitted.
The
petitioners will serve the process directly on or before 30th
September, 2010.
On
13th October, 2010, the petition to be listed in
Admission/First Board.
[K.M.Thaker,
J.]
kdc
Top