Gujarat High Court
2.1 vs Notice Not Recd Back For … on 22 August, 2008
Bench: J.R.Vora And J.C.Upadhyaya, J.C.Upadhyaya
CA/13870/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13870 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 3445 of 2004
=========================================
WIDOW
KANCHANBEN KURJIBHAI
Versus
VALLABHBHAI
LAXMANBHAI & ORS
=========================================
Appearance :
MR
RC KAKKAD for Petitioner(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.3.1, 1.3.2,1.3.3
None for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/08/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.R.VORA)
Learned
Advocate for the applicants to pay process fee till 26th
of August, 2008. Notice is made returnable on 11th of
September, 2008 and, therefore, it is not necessary to extend the
returnable date of notice. If the applicants fail to pay the
process fee within the stipulated period, the matter shall be
dismissed for want of prosecution without referring to the Court.
(J.
R. VORA, J. )
(J.C.UPADHYAYA,
J.)
pnnair