Gujarat High Court
Santoshben vs Janakram on 29 September, 2008
Gujarat High Court Case Information System
Print
FA/19819/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 198 of 1986
=========================================================
SANTOSHBEN
BABULAL SHARMA - Appellant(s)
Versus
JANAKRAM
KHELONE NAI & 13 - Defendant(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Appellant(s) : 1,
NOTICE
UNSERVED for
Defendant(s) : 1,
None
for Defendant(s) : 2 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 29/09/2008
ORAL
ORDER
This
Court on 28th August, 2008 had passed the following order
:-
?SLd. Counsel for the
appellant will take appropriate action for unserved respondents
within four weeks. S.O. To 29.09.2008.??
In spite of the aforesaid
order, no actions are taken to serve the unserved respondents. It
seems that the appellant is not interested in the matter and the
matter is also of the year 1986. As a last chance S.O. to 13th
October, 2008, failing which the appeal will stands dismissed for
default.
[K.S. JHAVERI,
J.]
/phalguni/
Top