Gujarat High Court
Monaram vs Savaji on 12 September, 2011
  
 Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CA/16644/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
APPLICATION - FOR STAY No. 16644 of 2010
 
In
 
FIRST
APPEAL No. 4895 of 2010
 
=========================================================
 
MONARAM
LALAJI RABARI - Petitioner(s)
 
Versus
 
SAVAJI
FULAJI PRAJAPATI & 3 - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
JB DASTOOR for
Petitioner(s) : 1,MR LALIT K BABULKAR for Petitioner(s) : 1, 
RULE
UNSERVED for Respondent(s) : 1 -
4. 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	
 
Date
: 02/05/2011 
 
ORAL
ORDER
	The
endorsement on the board shows that the Rule issued by the Court has
returned unserved for all the respondents. None is present for the
applicant.
	The
applicant is directed to take necessary action for service of Rule
within a week.
	Hence,
S.O. to 09.05.2011.
(BELA
TRIVEDI, J.)
Hitesh
Top