Gujarat High Court High Court

Kesardevi vs Gopal on 29 March, 2011

Gujarat High Court
Kesardevi vs Gopal on 29 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/2365/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 2365 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 15592 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 3913 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4004 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4006 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4053 of 2011
 

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

 

KESARDEVI
MADHAVPRASAD KHANDELWAL GRREN FILED & 3 - Petitioner(s)
 

Versus
 

GOPAL
MORLIDHAR KHANDEWAL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Petitioner(s) : 1 - 4. 
MR PRAKASH K JANI for Respondent(s) : 1 -
3. 
None for Respondent(s) : 2.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/03/2011
 

COMMON
ORAL ORDER

The
learned advocate for the applicants/ petitioners will take an
appropriate action qua the unserved/ expired respondent/s within a
period of two weeks from today, failing which the matters will stand
dismissed for non- prosecution qua the said respondent/s.

Registry
is directed to list present matters for further orders on 20th
April 2011. A copy of present order be placed in each matter.

(K.S.

Jhaveri, J)

Aakar

   

Top