Gujarat High Court
========================================= vs Mr Dipak R Dave For on 28 February, 2011
Gujarat High Court Case Information System
Print
CA/972/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 972 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4006 of 2010
=========================================
KUMARPAL
B DESAI & 1
Versus
BINDUBHAI
M SHASTRI & 4
=========================================
Appearance
:
M/S TRIVEDI & GUPTA for
Applicants
MR DIPAK R DAVE for Respondent(s) : 1,
SERVED BY
RPAD - (R) for Respondent(s) : 2 - 3, 5,
RULE UNSERVED for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/02/2011
ORAL
ORDER
Rule
issued to respondent No.4 is unserved on account of insufficient
address. Mr.Abhishek Mehta, learned counsel for M/s.Trivedi &
Gupta for applicants submits that he will take effective steps for
the address of unserved respondent No.4. The matter is adjourned to
7th March, 2011.
[
J. C. UPADHYAYA, J. ]
vijay
Top