Gujarat High Court
Thakore vs Tejbai on 14 February, 2011
Gujarat High Court Case Information System
Print
SA/153/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 153 of 2009
With
CIVIL
APPLICATION No. 5781 of 2009
In
SECOND APPEAL No. 153 of 2009
=========================================================
THAKORE
PREHLADJI MALUJI & 1 - Appellant(s)
Versus
TEJBAI
LALSING THAKORE & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MB FAROOQUI for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - for Appellant(s)
: 2,
None for Defendant(s) : 1 - 2.
NOTICE SERVED for
Defendant(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 2, 2.2.2,
2.2.3, 2.2.5,2.2.8
UNSERVED-EXPIRED (N) for Defendant(s) : 1.2.3
- 2.
DELETED for Defendant(s) : 2.2.4,2.2.6
- for Defendant(s)
: 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/02/2011
ORAL
ORDER
Learned
Advocate Mr. MB Farooqui is appearing for appellants. Notice has
remained unserved as expired for respondents no.1/3, 2/7. Notice not
received back for respondents NO.2/10,2/9. Let necessary steps be
taken by appellants on or before 3rd March, 2011.
(H.K.
Rathod,J.)
Vyas
Top