Gujarat High Court
Bharatiben vs Oral on 17 January, 2011
Gujarat High Court Case Information System
Print
CRA/31/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 31 of 2002
=========================================================
BHARATIBEN
S MAKWANA - Applicant(s)
Versus
AHMEDABAD
MULGAMI VANKAR GNATIPANCH & TRUST & 4 - Opponent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Applicant(s) : 1,
MR PT JASANI for Opponent(s) : 1, 3,
RULE
SERVED BY DS for Opponent(s) : 2,4 - 5,5.2.3
None for Opponent(s)
: 5,
UNSERVED-EXPIRED (R) for Opponent(s) : 5.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/01/2011
ORAL
ORDER
Respondent
no. 5/1 is remained unserved expired. Let necessary step is to be
taken by petitioner to bring heirs and legal representative of
respondent no. 5/1 or to take further steps on or before 7/2/2011,
failing which, matter will dismiss in default without reference to
Court.
(H.K.RATHOD,
J)
asma
Top