Gujarat High Court High Court

& vs Laxmansinh on 1 July, 2008

Gujarat High Court
& vs Laxmansinh on 1 July, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6115/2008	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION NO. 6115 OF 2008
 

In


 

FIRST
APPEAL (STAMP) NO. 5141 OF 2007
 

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

SARJITKAUR
WD/O HARMINDERSINH S. MATYANA 

 

&
ORS. - Applicant(s)
 

Versus
 

LAXMANSINH
AMARSINH SOLANKI & ORS. - Respondent(s)
 

======================================Appearance
: 
Mr. Gaurav Chudasma for Mr.
Yatin Soni for Applicant(s) : 1 - 3. 
DS AFF.NOT FILED (R) for
Respondent(s) : 1 Ă˝  3, 5 - 6. 
None for Respondent(s) :
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

                       and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 01/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.

Gaurav Chudasma, learned Advocate for Mr. Yatin Soni, learned
Advocate of the applicants, states that respondent Nos.1, 3 and 4 are
served by way of direct service. However, he has not filed service
affidavit effecting the service on them. He, therefore, seeks time to
file the service affidavit showing that service of notice has been
effected on respondent Nos.1, 3 and 4. He further states that
respondent Nos.2, 5 and 6 are not served. He, therefore, urges to
issue fresh Rule to them.

2. Upon
his request, the matter is adjourned for filing the service affidavit
and fresh Rule is issued to unserved respondent Nos.2, 5 and 6,
returnable on 29th July, 2008.

[A.

M. Kapadia, J.]

[R.

H. Shukla, J.]

kamlesh*