Gujarat High Court High Court

Deputy vs Sursarji on 20 July, 2010

Gujarat High Court
Deputy vs Sursarji on 20 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14604/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14604 of 2007
 

In


 

CIVIL
APPLICATION No. 6780 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 163 of 2006
 

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

 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

SURSARJI
GAJUJI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.6, 1.2.7, 1.2.8,1.2.9
 
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.5 - 3. 
RULE NOT
RECD BACK for Respondent(s) : 1.2.10, 1.2.11,3.2.1  
- for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

In
spite of the earlier order passed by this Court, it appears that no
steps are taken to serve unserved respondent(s).

Hence,
as a last opportunity, S.O. to 28.7.2010.
If the steps are not taken, the application shall automatically
stand dismissed.

(Jayant
Patel, J.)

20.7.s2010 (Smt.

Abhilasha Kumari, J.)

vinod

   

Top