Gujarat High Court High Court

Padmaben vs Nanubhai on 14 October, 2010

Gujarat High Court
Padmaben vs Nanubhai on 14 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/83/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 83 of 2000
 

 
=========================================================

 

PADMABEN
MANUBHAI DESAI - Applicant(s)
 

Versus
 

NANUBHAI
KHANDUBHAI DESAI & 12 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AS VAKIL for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 MR ASPI M KAPADIA for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED for
Opponent(s) : 1, 3.2.1, 3.2.2,6 - 9,12 - 13. 
RULE NOT RECD BACK
for Opponent(s) : 2, 
None for Opponent(s) : 3, 
UNSERVED-EXPIRED
(N) for Opponent(s) : 4, 
MR JB PARDIWALA for Opponent(s) : 5, 
RULE
UNSERVED for Opponent(s) : 10 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 14/10/2010 

 

 
ORAL
ORDER

Learned
advocate Mr. A.S. Vakil for the petitioners is absent. The board
indicates that respondent No. 4 is unserved as expired. Rule is
unserved to respondent Nos. 10 and 11. Rule is not received back for
respondent Nos. 2 and 3. The petitioner to take necessary steps to
serve respondent Nos. 10 and 11 on or before 27.10.2010 failing which
the Revision Application qua these respondents shall stand dismissed.

As
regards unserved respondent who has expired, the petitioner to take
necessary steps to bring the heirs on record on or before the
aforesaid i.e. 27.10.2010 failing which the Revision Application qua
respondent No. 4 shall stand abated. S.O. to 27.10.2010.

(BANKIM
N. MEHTA, J)

(pkn

   

Top