Gujarat High Court
Prabhaben vs Rule on 19 November, 2010
Gujarat High Court Case Information System
Print
CRA/1121/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1121 of 2000
=========================================================
PRABHABEN
CHANDULAL CHAKLAWALA - Applicant(s)
Versus
MADHUSUDAN
CHIMANLAL PATEL & 1 - Opponent(s)
=========================================================
Appearance
:
MR
GIRISH D BHATT for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3
UNSERVED-EXPIRED (R) for
Opponent(s) : 1,
MR NK MAJMUDAR for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/11/2010
ORAL
ORDER
Rule
remained unserved for respondent No.1 who expired. For that, no
effective steps have been taken by petitioner for bringing legal
heirs on record.
Therefore,
let necessary steps are to be taken by petitioner on or before 10th
December 2010, failing which, matter will stand dismissed in default
without reference to this Court.
[H.K.
RATHOD, J.]
#Dave
Top