Gujarat High Court
Abdul vs Nagina on 26 August, 2011
Gujarat High Court Case Information System
Print
SA/100/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 100 of 1991
=========================================================
ABDUL
RAHIM AFJALBHAI & 1 - Appellant(s)
Versus
NAGINA
MASJID & 9 - Defendant(s)
=========================================================
Appearance
:
MR
VASANT S SHAH for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1,
UNSERVED-EXPIRED
(R) for Defendant(s) : 2, 9,
MR PM THAKKAR for Defendant(s) : 3 -
8, 10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/12/2010
ORAL
ORDER
Heard
learned advocate Mr.Vasant Shah appearing on behalf of appellant and
learned advocate Mr.P.M.Thakker appearing on behalf of respondent
Nos.3 to 8, 10. Notice issued by this Court has remained unserved for
respondents Nos.2 and 9 as expired. Let necessary steps be taken by
appellant for bringing heirs and legal representatives of respondent
Nos.2 and 9 on record on or before 16.12.2010, failing which matter
will stand dismissed for default, without reference to this Court.
[H.K.RATHOD,
J.]
..mitesh..
Top