Gujarat High Court High Court

Shekharbhai vs Savitaben on 18 January, 2011

Gujarat High Court
Shekharbhai vs Savitaben on 18 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/72/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 72 of 2010
 

With


 

CIVIL
APPLICATION No. 2598 of 2010
 

In
APPEAL FROM ORDER No. 72 of 2010
 

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

 

SHEKHARBHAI
GOVINDBHAI PATEL & 3 - Appellant(s)
 

Versus
 

SAVITABEN
WD/O LATE KESHAVLAL CHABABHAI & 16 - Respondent(s)
 

=========================================================
 
Appearance
: 
SINGHI
& CO for
Appellant(s) : 1 - 4. 
MR BH BHAGAT for Respondent(s) : 1,3 - 6. 
MR
TATTVAM K PATEL for Respondent(s) : 2, 
MR PS PATEL for
Respondent(s) : 7, 
MR AS VAKIL for Respondent(s) : 8,13 - 16. 
MS
MEGHA JANI for Respondent(s) : 9 - 12. 
RULE NOT RECD BACK for
Respondent(s) :
17, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/01/2011
 

ORAL
ORDER

The
learned advocate for the appellant will take appropriate action qua
unserved respondent/s within a period of two weeks from today,
failing which the appeal qua unserved respondent/s will stand
dismissed.

The
matter is adjourned to 02nd February 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top