Gujarat High Court
Bansidhar vs Dr.C.R.Kakani on 5 March, 2010
Gujarat High Court Case Information System
Print
FA/502/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 502 of 2006
=========================================================
BANSIDHAR
KANIYALAL SWAMI & 5 - Appellant(s)
Versus
DR.C.R.KAKANI
& 1 - Defendant(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Appellant(s) : 1 - 6.
RULE SERVED for Defendant(s) : 1,
(MR PV
NANAVATI) for Defendant(s) : 2,
MR VIBHUTI NANAVATI for
Defendant(s) : 2,
MS AVANI S MEHTA for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/03/2010
ORAL
ORDER
Fresh
notice of Rule was issued to the respondent no.1. Today’s cause list
shows that notice of Rule has been served. Upon matter being called
out, no one is present on behalf of respondent no.1 and no appearance
has also been filed. Since substantial relief is prayed for against
respondent no.1 so as to afford opportunity to respondent no.1 to
enter appearance, the final hearing of First Appeal is fixed on
22/3/2010. S. O. to 22/3/2010. The Registry is directed to call for
Record and Proceedings so as to reach this Court on or before
19/3/2010.
(K.M.THAKER,
J.)
(ila)
Top