Gujarat High Court Case Information System
Print
SA/5919/1985 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 59 of 1985
=========================================================
KANTABEN
BECHARBHAI - Appellant(s)
Versus
TRIKAMBHAI
MEGHABHAI & 3 - Defendant(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Appellant(s) : 1,
UNSERVED-EXPIRED (R) for Defendant(s) : 1,
MR
AR MAJMUDAR for Defendant(s) : 2 - 4.
MR NK MAJMUDAR for
Defendant(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/07/2008
ORAL
ORDER
1. This
Court on 16.07.2008 passed the following order:
This Court on
20.07.2008, had passed the following order :-
Learned Advocate for
the appellant will take appropriate action, within four weeks from
today, for serving unserved respondent, failing which the appeal
shall stand dismissed for non-prosecution. SO to 21st
August, 2007.
Today,
when the matter is called out for hearing, it appears that no action
has been taken by the learned counsel for the appellant to bring the
legal heirs on record. In view of the sick note of the learned
counsel for the appellant, SO to 23.07.2008. It is made clear that
before the next date the learned counsel for the appellant shall
take appropriate action in the matter.
2. However,
no action has been taken by the learned advocate for the appellant.
As a last chance, matter is adjourned to 30.07.2008 so as to enable
Mr. Mangukiya to take appropriate action. Office is directed to list
this matter, on 30.07.2008 on admission board.
(K.S.
JHAVERI, J.)
Divya//
Top