Gujarat High Court Case Information System
Print
CRA/1148/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1148 of 1999
=========================================================
FIDAHUSEIN
MAHMEDALI BALDIWALA - Applicant(s)
Versus
SHARDABEN
WD/O JAYANTILAL GANGARAM & 7 - Opponent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1,
None for Opponent(s) : 1, 1.2.1,3 - 4,
4.3.2,4.3.3
RULE SERVED for Opponent(s) : 1.2.2,1.2.3
MR DC
DAVE for Opponent(s) : 1.3.1, 1.3.2,1.3.3 - 2, 2.2.1,2.2.2 - 3,
3.2.2,3.2.3 - 4, 4.2.2, 4.2.3,4.2.4 - 8.
- for Opponent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/11/2010
ORAL
ORDER
Rule
remained unserved for respondent No.4/2/1 and rule is not received
back for respondent No.1 in CRA No.1408 of 1999. Notice of rule is
not received/served to respondent No.4/2/1 because of incomplete
address. Therefore, due to aforesaid office objection, matter is
listed before this Court to pass necessary order. Matter is of 1999.
No effective steps have been taken by petitioner though about more
than ten years have been over.
In
view of above, let petitioner may remove office objection, if any, on
or before 10 th
December 2010,
failing which, matter will stand dismissed in default without
reference to this Court.
[H.K.
RATHOD, J.]
#Dave
Top