Gujarat High Court Case Information System
Print
SCA/9952/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9952 of 2009
=========================================
MAHADEVBHAI
ROOPCHANDBHAI MAHESHWARI
Versus
KANTILAL
C MEHTA AND OTHERS
=========================================
Appearance :
MR
VAIBHAV N SHETH for
Petitioner(s) : 1,
UNSERVED-EXPIRED (N) for Respondent(s) : 1,
6,
NOTICE SERVED for Respondent(s) : 2 - 5,8 - 15.
NOTICE
UNSERVED for Respondent(s) :
7,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/03/2010
ORAL
ORDER
Mr.Vaibhav
N.Sheth, learned advocate for the petitioner, requests that he be
granted leave to amend to delete respondent Nos.1 and 6 as they have
expired and he be permitted to add the persons appointed as trustees
in place of respondent Nos.1 and 6. Permission is granted.
Amendment shall be carried out during the course of the day.
So far as
respondent No.7 is concerned, who has remained unserved with an
endorsement that, ‘not residing at the given address’, learned
advocate for the petitioner requests that fresh notice be issued qua
respondent No.7 and direct service be permitted. Request is granted.
Registry is
directed to issue fresh NOTICE qua respondent
No.7 returnable on 22.03.2010.
Direct
service is permitted.
(Ravi
R.Tripathi, J.)
*Shitole
Top