Gujarat High Court High Court

Present vs Shri on 26 August, 2010

Gujarat High Court
Present vs Shri on 26 August, 2010
Author: G.S.Singhvi,&Nbsp;Honourable Mr.Justice P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7982/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 7982 of 2003
 

In


 

LETTERS
PATENT APPEAL (STAMP)  No. 1171 of 2002
 

In


 

SPECIAL
CIVIL APPLICATION No. 477 of 1987
 

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

A
M DESAI

Versus

N
R PARMAR AND OTHERS

Present
Shri
Chetan K.Pandya for the applicant

Shri
M.S.Rao for respondent No.1.

Shri
A.J.Desai, Assistant Government Pleader for non-applicant No.2.

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

CORAM
:

HONOURABLE
MR.JUSTICE G.S.SINGHVI

and

HONOURABLE
MR.JUSTICE P.B.MAJMUDAR

Date
: 10/10/2005

Rule
of this application was issued
on 5.5.2004. Thereafter,the case has been listed before
the court today. The office report shows that notices issued to some
of the non-applicants have been received
unserved while some notices have not been received
back. Only non-applicant Nos.6,8,9,11,14
and 15 are shown to have been served.

The
applicant is directed
to file latest addresses of the unserved non-applicants
alongwith fresh process within two weeks
from toady. Thereafter, fresh notices be
issued to the
unserved non-applicants
for 28.11.2005.Direct service is allowed.

It
shall be the duty of the applicant
to serve the unserved non-applicants before
the next date, failing which the application for condonation
of delay shall stand dismissed for non-prosecution. In that event the
main appeal shall stand dismissed as time
barred.

The
same would be the consequence if the
applicant fails to furnish fresh addresses
of the un-served non-applicants
within the period of two weeks.

(G.S.Singhvi)

Judge

(P.B.Majmudar)

Judge

arg

   

Top