Gujarat High Court
Hansaben vs Ganpatlal on 4 September, 2008
Gujarat High Court Case Information System
Print
FA/5321/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5321 of 2007
=========================================================
HANSABEN
KESHUBHAI BAROT WIDOW OF KESHUBHAI KALUBHAI - Appellant(s)
Versus
GANPATLAL
MANSUKHLAL & 3 - Defendant(s)
=========================================================
Appearance
:
MR
PJ YAGNIK for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
UNSERVED-EXPIRED (R)
for Defendant(s) : 1,
None for Defendant(s) : 2,
RULE UNSERVED
for Defendant(s) : 3,
MS MEGHA JANI for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/09/2008
ORAL
ORDER
Rule
remain unserved for respondent no. 1 as expired. Therefore,
appellant shall have brought on record legal heirs and
representative of respondent no. 1.
Rule
remain unserved for respondent no. 3. Let, correct address of
respondent no. 3 may be supplied by appellant on or before
12/9/2008.
(H.K.RATHOD,
J)
asma
Top