Gujarat High Court
Rana vs Kanji on 20 July, 2010
Gujarat High Court Case Information System
Print
FA/1755/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1755 of 1984
=========================================================
RANA
KISHORESINH TAKHUBHA & 4 - Appellant(s)
Versus
KANJI
KUKA & 2 - Defendant(s)
=========================================================
Appearance
:
NOTICE
NOT RECD BACK for
Appellant(s) : 1,1.2.5
NOTICE UNSERVED for
Appellant(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4 -
5.
NOTICE
SERVED for
Defendant(s) : 1
- 2.
MR
PV NANAVATI for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date
: 07/03/2007
ORAL
ORDER
I
have perused the explanation tendered by Mrs. P R Raval, Deputy
Registrar. I have also taken note of the assurance given by her. In
view of the same, nothing more is required to be done, but she may be
warned that if in future such mistakes are repeated, no leniency
would be shown.
To
be placed after service of notice.
[
Akshay H Mehta, J. ]
*
Pansala.
Top