Gujarat High Court
Arjunsingh vs Muneshwar on 15 April, 2011
Gujarat High Court Case Information System
Print
FA/1628/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1628 of 1994
With
FIRST
APPEAL No. 1768 of 1994
With
CROSS
OBJECTION No. 336 of 2001
In
FIRST APPEAL No. 1768 of 1994
With
FIRST
APPEAL No. 1810 of 1994
With
FIRST
APPEAL No. 2086 of 1994
=========================================================
ARJUNSINGH
KALUBHAI BARIA - Appellant(s)
Versus
MUNESHWAR
R. & 2 - Defendant(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) : 1 - 2.
MR
VIBHUTI NANAVATI for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/04/2011
COMMON
ORAL ORDER
The
learned advocate for the appellant/s will take appropriate action qua
the unserved/ expired respondent/s within a period of four weeks from
today, failing which the appeal qua unserved respondent/s will stand
dismissed. Office is directed to call for R & P, if not
received so far. The matters are adjourned to 11th May
2011. A copy of present order be attached in each matter.
(K.S.
Jhaveri, J)
Aakar
Top