Gujarat High Court High Court

Abdul vs Nagina on 26 August, 2011

Gujarat High Court
Abdul vs Nagina on 26 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/100/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 100 of 1991
 

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

 

ABDUL
RAHIM AFJALBHAI & 1 - Appellant(s)
 

Versus
 

NAGINA
MASJID & 9 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VASANT S SHAH for
Appellant(s) : 1 - 2. 
None for Defendant(s) : 1, 
UNSERVED-EXPIRED
(R) for Defendant(s) : 2, 9, 
MR PM THAKKAR for Defendant(s) : 3 -
8, 10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Vasant Shah appearing on behalf of appellant and
learned advocate Mr.P.M.Thakker appearing on behalf of respondent
Nos.3 to 8, 10. Notice issued by this Court has remained unserved for
respondents Nos.2 and 9 as expired. Let necessary steps be taken by
appellant for bringing heirs and legal representatives of respondent
Nos.2 and 9 on record on or before 16.12.2010, failing which matter
will stand dismissed for default, without reference to this Court.

[H.K.RATHOD,
J.]

..mitesh..

   

Top