Gujarat High Court High Court

========================================= vs 2.8 on 12 May, 2011

Gujarat High Court
========================================= vs 2.8 on 12 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/18/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 18 of 2011
 

 
 
=========================================
 

SUNDARBEN
WD/O DHANJI RUPA MER 

 

Versus
 

LABHUBEN
SARDULBHAI & 9 

 

========================================= 
Appearance
: 
MR SUNIL C PATEL for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9,1.2.10  
SERVED BY AFFIX.(N) for Respondent(s) : 1, 
MR
PRADEEP PATEL for Respondent(s) : 1 - 7. 
NOTICE SERVED for
Respondent(s) : 2 - 6. 
NOTICE UNSERVED for Respondent(s) : 7,
10, 
UNSERVED-EXPIRED (N) for Respondent(s) : 8, 
NOTICE SERVED
BY DS for Respondent(s) :
9, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
ORAL
ORDER

The
endorsement on board shows that the respondent No.8 has expired.
However, Mr.S. C. Patel, learned advocate states that the respondent
Nos.9 and 10 are the legal heirs of the deceased respondent No.8 and,
therefore, they being already on record, nothing further is required
to be done. Further, Mr.Y. J. Patel, learned advocate who is
appearing for the appellants in Second Appeal No.45 of 2011 arising
out of the same judgment, states that he would be appearing for the
respondent Nos.9 and 10 in Second Appeal No.18 of 2011. Mr.S. C.
Patel, learned advocate states that he would be appearing for the
respondent No.9 in Second Appeal No.45
of 2011. It appears that in Second Appeal No.45 of 2011, the notice
was issued to the respondents, however, the appellants had not
supplied the copies of the memo of appeal, the office had not issued
the notice. Mr.Y. J. Patel, learned advocate states that he will do
the needful within two days. Hence, the returnable date is extended
upto 17th
June, 2011. Second Appeal No.18 of 2011 along with Second Appeal
No.45 of 2011 be notified for admission hearing on 17th
June, 2011.

[
BELA TRIVEDI, J. ]

vijay

   

Top