Gujarat High Court
========================================= vs Notice Unserved For on 12 May, 2011
Gujarat High Court Case Information System
Print
CA/11750/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11750 of 2010
In
FIRST
APPEAL No. 3037 of 2010
=========================================
NAGARJUNBHAI
RAJABHAI SUTREJA
Versus
RAMYAVADANBHAI
SURENDRABHAI KACHCHHI
=========================================
Appearance
:
MR ASHISH M DAGLI for
Applicant
NOTICE UNSERVED for
Respondent
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 12/05/2011
ORAL
ORDER
The endorsement on
board shows that the notice has returned unserved as the respondent
is not residing at the given address. A request is made on behalf of
Mr.Ashish M. Dagli, learned advocate to adjourn the matter as
according to him, Civil Application seeking permission to serve by
substitute service has already been moved by the applicant. S.O to
16th June, 2011.
[
BELA TRIVEDI, J. ]
vijay
Top