Gujarat High Court
Radhaben vs Thakor on 13 May, 2011
Gujarat High Court Case Information System
Print
SA/47/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 47 of 2003
With
SECOND
APPEAL No. 49 of 2003
With
SECOND
APPEAL No. 50 of 2003
To
SECOND
APPEAL No. 51 of 2003
With
SECOND
APPEAL No. 53 of 2003
With
SECOND
APPEAL No. 108 of 2003
With
SECOND
APPEAL No. 1 of 2004
With
SECOND
APPEAL No. 4 of 2004
To
SECOND
APPEAL No. 5 of 2004
=========================================================
RADHABEN
GANGARAM,AGED 45 YEARS - Appellant(s)
Versus
THAKOR
SHANKARJI KALAJI - Defendant(s)
=========================================================
Appearance
:
MR
JD AJMERA for
Appellants.
MR VIPUL S MODI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/05/2011
COMMON
ORAL ORDER
The
appellant/s will supply the paper-book of the matter within a period
of five weeks from today.
The
learned advocate for the appellants/applicant will take appropriate
action qua the unserved/expired respondent/s within a period of five
weeks from today, failing which the matter will stands dismissed qua
the said unserved/ expired respondent/s.
The
matter be listed for further orders on 29th June 2011. A
copy present order be placed in each matter.
(K.S.
Jhaveri, J)
Aakar
Top