Gujarat High Court
Kishorchandra vs Fatimabibi on 28 April, 2011
Gujarat High Court Case Information System
Print
CA/9767/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9767 of 2009
In
SECOND APPEAL (STAMP NUMBER) No. 170 of 2009
=========================================================
KISHORCHANDRA
CHUNILAL SHAH - Petitioner(s)
Versus
FATIMABIBI
MUSTAFA SHAIKH & 13 - Respondent(s)
=========================================================
Appearance
:
MR
AD DESAI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
RULE NOT RECD
BACK for Respondent(s) : 1.2.1,1.2.2
ABATED for Respondent(s) :
1.2.3, 3.2.4, 5,
RULE SERVED for Respondent(s) : 2 - 3,
3.2.2,3.2.3 - 4,6 - 8, 10,12 - 14.
MR DHAVAL D VYAS for
Respondent(s) : 0.0.0
UNSERVED-EXPIRED (R) for Respondent(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 28/04/2011
ORAL
ORDER
None
present for the applicant though the matter is repeatedly called out.
It appears that, earlier though the Court had passed the order from
time to time to enable the applicant to take necessary action to
serve the unserved respondents, no action appears to have been taken
to serve the unserved respondents. Hence, Civil Application is
dismissed for want of prosecution. Rule is discharged.
[
BELA TRIVEDI, J. ]
mandora/
Top