Gujarat High Court High Court

Union vs Jetunbibi on 25 January, 2011

Gujarat High Court
Union vs Jetunbibi on 25 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/741/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 741 of 2009
 

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

 

UNION
OF INDIA OWNING & REPRESENTING - Appellant(s)
 

Versus
 

JETUNBIBI
IKHATYARHUSEN SAIYAD & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
NOTICE NOT RECD
BACK for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 3, 
NOTICE
SERVED BY DS for Defendant(s) : 2, 
MR KASHYAP R JOSHI for
Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

At
the request of Mr.Arpit Patel, learned advocate appearing on behalf
of Mr.Mukesh Patel, learned advocate appearing on behalf of the
appellant, Registry is directed to issue FRESH
NOTICE
upon the unserved respondent Nos.1/1 to 1/5, making it returnable on
20/2/2011.

Direct
Service is permitted.

[M.R.

SHAH, J.]

rafik

   

Top