Gujarat High Court High Court

Bharatiben vs Oral on 17 January, 2011

Gujarat High Court
Bharatiben vs Oral on 17 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/31/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 31 of 2002
 

 
 
=========================================================

 

BHARATIBEN
S MAKWANA - Applicant(s)
 

Versus
 

AHMEDABAD
MULGAMI VANKAR GNATIPANCH & TRUST & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SP HASURKAR for
Applicant(s) : 1, 
MR PT JASANI for Opponent(s) : 1, 3, 
RULE
SERVED BY DS for Opponent(s) : 2,4 - 5,5.2.3  
None for Opponent(s)
: 5, 
UNSERVED-EXPIRED (R) for Opponent(s) : 5.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

Respondent
no. 5/1 is remained unserved expired. Let necessary step is to be
taken by petitioner to bring heirs and legal representative of
respondent no. 5/1 or to take further steps on or before 7/2/2011,
failing which, matter will dismiss in default without reference to
Court.

(H.K.RATHOD,
J)

asma

   

Top