Gujarat High Court
Bhulchand vs 2.7 on 19 November, 2010
Gujarat High Court Case Information System
Print
CRA/507/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 507 of 1999
=========================================================
BHULCHAND
DHIRUMAL KHEMCHAND - Applicant(s)
Versus
KHIMIBEN
ASANDAS & 4 - Opponent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
None for Opponent(s) : 1, 1.2.9, 4,
NOTICE SERVED
BY DS for Opponent(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
MR RR TRIVEDI for Opponent(s) : 1.2.3 - 4,
4.2.2,4.2.4 - 5.
- for Opponent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/11/2010
ORAL
ORDER
Notice
remained unserved for respondent No.4/3 as expired and therefore, no
action has been taken by petitioner for bringing legal heirs on
record. Matter is of 1999. Therefore, let petitioner may take effect
steps to remove office objection, if any, on or before 10 th
December 2010,
failing which, matter will stand dismissed in default without
reference to this Court.
[H.K.
RATHOD, J.]
#Dave
Top