Gujarat High Court
Keshrisinh vs Anandiben on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/6541/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 6541 of 2008
In
SECOND
APPEAL No. 19 of 1982
=========================================================
KESHRISINH
MADHAVSINH & 2 - Petitioner(s)
Versus
ANANDIBEN
WD/O RANJITSINH DIPSINH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MC SHAH for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.1
RULE SERVED
for Respondent(s) : 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2,2.3.2
RULE NOT
RECD BACK for Respondent(s) : 2.2.1, 2.2.2,2.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/09/2008
ORAL
ORDER
Let
second appeal may be ready after joining legal heirs and
representative of respondent no. 1. Rule is not received back for
respondent no. 2/1, 2/2 and 2/3, therefore, await the service.
Therefore,
today, this application is disposed of without any order.
However,
it is open for the appellants to file fresh application after taking
necessary steps in respect to second appeal for final hearing.
(H.K.RATHOD,
J)
asma
Top