Gujarat High Court
Vinuba vs Manga on 26 June, 2008
Gujarat High Court Case Information System
Print
FA/6277/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6277 of 1999
=========================================================
VINUBA
ANIRUDDSINH JADEJA & 4 - Appellant(s)
Versus
MANGA
PUNJA HARIJAN & 4 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1 - 5.MR SURESH M SHAH for Appellant(s) : 1 -
5.
NOTICE SERVED for Defendant(s) : 1,4 - 5.
NOTICE UNSERVED
for Defendant(s) : 2,
MR SANDIP C SHAH for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 26/06/2008
ORAL ORDER
below
OFFICE
NOTE
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the Office Note, respondent No. 2 is unserved as not residing at
the given address and, therefore, learned advocate Mr. Shah is
directed to provide fresh address on or before 10.7.2008. The matter
is ordered to stand over to 11.7.2008.
(A.M.
Kapadia, J.)
((R.H.
Shukla, J.)
(hn)
Top