Gujarat High Court
Bhanat vs Bhanat on 18 March, 2009
Gujarat High Court Case Information System
Print
SA/221/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 221 of 1987
=========================================================
BHANAT
RUPAJIBHAI GALAJIBHAI - Appellant(s)
Versus
BHANAT
PITTARBHAI GALAJIBHAI & 11 - Defendant(s)
=========================================================
Appearance
:
MR
SI NANAVATI for
Appellant(s) : 1,
MR NK MAJMUDAR for Defendant(s) : 1 - 2.
None
for Defendant(s) : 3,
UNSERVED-EXPIRED (R) for Defendant(s) :
3.2.1, 3.2.3,3.2.4
UNSERVED-EXPIRED (N) for Defendant(s) : 3.2.2,
3.2.6,3.2.7
RULE SERVED for Defendant(s) : 3.2.5,3.2.8
NOTICE
SERVED for Defendant(s) : 3.2.9
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 18/03/2009
ORAL
ORDER
1 The Registry has put
report that the Registry has made strenous efforts to find out
original memo and order-sheet but could not find.
2 Learned Advocate Mr. SI
Nanavati earlier was directed by the order dated 06.03.2009 for
bringing heirs on record on or before 18.03.2009 and till today steps
were not taken.
3 Learned Advocate is
hereby once again directed for taking steps on or before 24.03.2009.
4 S.O. To 30.03.2009.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top