Gujarat High Court
Union vs Jetunbibi on 9 September, 2008
Gujarat High Court Case Information System
Print
CA/9248/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9248 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 1604 of 2008
=========================================================
UNION
OF INDIA OWNING & REPRESENTING - Petitioner(s)
Versus
JETUNBIBI
IKHATYARHUSEN SAIYAD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
RULE
UNSERVED for
Respondent(s) : 2,
MR
KASHYAP R JOSHI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/09/2008
ORAL
ORDER
1. Rule is not received back for respondent Nos.1/1 to 1/5 and remain unserved for respondent No.2 because of incomplete address.
2. Let complete and correct address of respondent No.2 be supplied and await the service upto 22.9.2008. S.O. to 22.9.2008.
(H.K.Rathod,J.)
(vipul)
Top