Gujarat High Court Case Information System
Print
CRA/682/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 682 of
1998
=========================================================
CHAMPAKLAL
PURSOTTAMDAS MODI & 1 - Applicant(s)
Versus
ARVINDBHAI
DALICHAND DARJI & 7 - Opponent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Applicant(s) : 1,
MR ANAND L SHARMA for Opponent(s) : 1,
RULE
UNSERVED for Opponent(s) : 2,4 - 5, 8,
UNSERVED-EXPIRED (R) for
Opponent(s) : 3,
RULE SERVED for Opponent(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 30/09/2010
ORAL
ORDER
In
this matter, order of admission was passed on 10.08.1998. The Rule
was served on respondent No.1 and Mr. Anand L. Sharma, learned
advocate appears on behalf of respondent No.1. Despite service of
Rule on respondent Nos.6 and 7, nobody appears. Respondent Nos.2, 4,
5 and 8 are not served till this date. Respondent No.3 has expired
during the pendency of this Civil Revision Application. No steps have
been taken by the petitioners to bring legal heirs of respondent No.3
on record. Hence this Civil Revision Application stands abated qua
respondent No.3. Fresh notice of Rule be issued on the respondent
Nos.2, 4, 5 and 8, making it returnable on 26th October,
2010.
It
is made clear that if the unserved respondents are not served or if
the process fees are not paid by the petitioners, the Civil Revision
Application shall stand dismissed qua those unserved respondents.
(K.A. Puj, J.)
Safir*
Top