Gujarat High Court
Government Pleader For vs Mr Gm Amin For Respondent(S) : on 8 September, 2010
Gujarat High Court Case Information System
Print
SCA/6527/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6527 of 1993
======================================
SAVITABEN
C DESAI
Versus
STATE
OF GUJARAT & OTHERS
======================================
Appearance :
MR
RN SHAH for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR GM AMIN for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) : 2, 4,
UNSERVED-EXPIRED (R) for
Respondent(s) : 3,7 - 9.
RULE NOT RECD BACK for Respondent(s) :
5,
RULE SERVED for Respondent(s) :
6,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/09/2010
ORAL
ORDER
Counsel
for the petitioner shall take necessary steps for bringing the heirs
of respondent Nos.3, 7, 8 and 9 and serve unserved respondents Nos.2,
4 and 5 within two weeks failing which petition stands dismissed qua
unserved respondents.
S.O.
to 27th September 2010.
(K.S.Jhaveri,
J.)
*mohd
Top