Gujarat High Court
Solanki vs Shantaben on 21 June, 2011
Bench: Ks Jhaveri
SA/175/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 175 of 2006 ========================================================= SOLANKI JITSINH SONSINH - Appellant(s) Versus SHANTABEN GEMALSINH PRATAPSINH KANBHA (W/O DECD.) - Defendant(s) ========================================================= Appearance : MS PJ DAVAWALA for Appellant(s) : 1, None for Defendant(s) : 1, UNSERVED-EXPIRED (R) for Defendant(s) : 1.2.1 MR HARSHAD K PATEL for Defendant(s) : 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 21/06/2011 ORAL ORDER
The
appellant will take appropriate action qua the unserved-expired
respondent no.1/1 within a period of four weeks from today, failing
which the appeal qua the said respondent will stand dismissed.
Registry
is directed to call for R & P before the next date of hearing.
The paper-book also be supplied before the next date of hearing in
each matter.
To
be listed for Final Hearing on 28th July 2011.
(K.S.
Jhaveri, J)
Aakar