Gujarat High Court
Chamunda vs Dhirajlal on 6 December, 2010
Gujarat High Court Case Information System
Print
AO/198/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 198 of 2003
=========================================================
CHAMUNDA
CONSTRUCTION CO. & 1 - Appellant(s)
Versus
DHIRAJLAL
KESHAVLAL DATANI & 8 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Appellant(s) : 1 - 2.
MRHARSHITSTOLIA for Respondent(s) : 1 -
5.
RULE UNSERVED for Respondent(s) : 6 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/12/2010
ORAL
ORDER
Learned
advocate for the appellants is directed to take appropriate steps
to serve the notice of rule to unserved respondents. Hence the matter
is adjourned to 16.12.2010.
(
M.D. SHAH, J. )
syed/
Top