Gujarat High Court
Gulabji vs Maniben on 14 December, 2010
Bench: H.K.Rathod
SA/109/2000 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 109 of 2000 with Civil Application No.11980 of 2000 ========================================================= GULABJI PRAGJI DESAI & 6 - Appellant(s) Versus MANIBEN ALIAS SHANTIBEN PARAGJI KALYANJI DESAI & 4 - Defendant(s) ========================================================= Appearance : MR MITUL K SHELAT for Appellant(s) : 1 - 7. UNSERVED-EXPIRED (R) for Defendant(s) : 1, MR RN SHAH for Defendant(s) : 1, RULE UNSERVED for Defendant(s) : 2, 4, RULE SERVED for Defendant(s) : 3, 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 14/12/2010 ORAL ORDER
Respondent
No.1 remained unserved as expired. Rule remained unserved for
respondent Nos.2 and 4. Therefore, the appellant to take necessary
steps on or before 24.12.2010, failing which the matter shall stand
dismissed in default without reference to the Court.
[
H.K.RATHOD, J. ]
(vipul)