Gujarat High Court
Mukundbhai vs Dilipbhai on 8 September, 2008
Gujarat High Court Case Information System
Print
CA/7094/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7094 of 1998
In
FIRST
APPEAL No. 4288 of 1998
=========================================================
MUKUNDBHAI
CHHOTALAL SHAH - Petitioner(s)
Versus
DILIPBHAI
AMARSINH PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HM PARIKH for
Petitioner(s) : 1,MR.SUBHASH
G BAROT for
Petitioner(s) : 1,
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1,
RULE
SERVED for
Respondent(s) : 2,
RULE
NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/09/2008
ORAL
ORDER
More than 10 years have passed, still matter remains at the stage of application for condonation of delay. Respondent No.1 has expired. Respondent No.2 is served and Rule is not received back for respondent No.3. Therefore, await the service for respondent No.3. S.O. to 15.9.2008.
Meanwhile, applicant shall have to take effective steps to bring legal heirs and representatives of respondent No.1 on record.
(H.K.Rathod,J.)
(vipul)
Top