Gujarat High Court
Lakhbindersingh vs Harbhajansingh on 30 July, 2008
Gujarat High Court Case Information System
Print
CA/7388/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7388 of 1996
In
FIRST
APPEAL No. 1377 of 1996
=========================================================
LAKHBINDERSINGH
GADDAMSINGH SHIKH - Petitioner(s)
Versus
HARBHAJANSINGH
VARIAMSINH SHIKH & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DJ BHATT for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
SERVED
BY RPAD - (N) for Respondent(s) : 2,
MR RAJNI H MEHTA for
Respondent(s) : 3,
MR HARIT J BHATT for Respondent(s) :
3,
UNSERVED-EXPIRED (R) for Respondent(s) : 4,
MR KL PANDYA for
Respondent(s) : 5,
MR SANDIP C SHAH for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/07/2008
ORAL
ORDER
‘Rule’,
issued by this Court, remained unserved for opponents No.1 and 4. For
that, applicant shall have to take necessary immediate steps on or
before 14th August 2008, otherwise,
matter will stand dismiss for default without reference to this
Court.
[H.K.
RATHOD, J.]
#Dave
Top