Gujarat High Court
Gujarat vs Madhuben on 3 July, 2008
Gujarat High Court Case Information System
Print
CA/14989/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14989 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 4998 of 2007
=========================================================
GUJARAT
BOROSIL LIMITED - Petitioner(s)
Versus
MADHUBEN
PRAVINSINH NARPATSINH RATHOD & 5 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
MR KASHYAP R JOSHI for Respondent(s) : 1 -
4.
UNSERVED-EXPIRED (R) for Respondent(s) : 5,
RULE SERVED for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/07/2008
ORAL
ORDER
The
board indicates that respondent no.5 has remained unserved as he has
expired. If no appropriate steps are taken by the next date of
hearing i.e. 17.07.2008, the application shall stand dismissed for
want of prosecution. S.O to 17.07.2008.
(S.R.BRAHMBHATT,
J.)
Divya//
Top