Gujarat High Court
Amarsinhji vs Bhati on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/10846/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10846 of 2009
In
SPECIAL CIVIL APPLICATION No. 13780 of 2005
=========================================
AMARSINHJI
DOLATSINHJI BHATI - Petitioner(s)
Versus
BHATI
SAJJANKUNVARBA NAHARSINH & 6 - Respondent(s)
=========================================
Appearance :
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1,
MR JITENDRA M PATEL for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
NOTICE SERVED for
Respondent(s) : 1.2.1, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 6.
- for
Respondent(s) : 0.0.0, 0.0.0, 2,
- for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/11/2010
ORAL
ORDER
As
per office note, though strenuous efforts being made by the staff
members to locate CA(St)No.9788 of 2010 and Civil Application No.9326
of 2010, till today both the Civil Applications are not traceable.
This
Court has already passed order on 20.10.2010 to place aforesaid Civil
Applications. It is very serious thing. Registrar (Judicial) is
directed to take appropriate steps in the matter.
Stand
over to 01.12.2010.
[M.D.Shah,
J.]
satish
Top