Gujarat High Court
Lohar vs Khoja on 13 October, 2010
Gujarat High Court Case Information System
Print
SA/265/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 265 of 1986
=========================================================
LOHAR
RAMBAI MONJI DECEASED THROUGH HEIR - Appellant(s)
Versus
KHOJA
KASAMALI KHANMAMAD & 1 - Defendant(s)
=========================================================
Appearance
:
MR
YS MANKAD for
Appellant(s) : 1,1.2.1
None for Defendant(s) : 1, 1.2.1,1.3.1 -
2.
RULE SERVED for Defendant(s) : 2.2.1, 2.2.2, 2.2.3,2.2.4
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/10/2010
ORAL
ORDER
Mr.Y.S.Mankad,
learned advocate for the appellant, submits that he could not obtain
the fresh addresses of the unserved respondents as the learned
instructing advocate has expired and a fresh inquiry will, therefore
have to be conducted by him in order to obtain the said addresses.
He, therefore, prays for some more time.
List
on 23.11.2010, with the clarification that sufficient opportunities
have been granted for the said purpose, as is clear from various
orders of the Court, and appropriate instructions may be taken by the
learned counsel for the appellants by the next date.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top