Gujarat High Court
Chandangauri vs Rule on 19 November, 2010
Gujarat High Court Case Information System
Print
CRA/293/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 293 of 2000
=========================================================
CHANDANGAURI
WD/O ISHWARLAL H PAREKH & 5 - Applicant(s)
Versus
DAHIBEN
WD/O NAROTTAMDAS KALIDAS & 1 - Opponent(s)
=========================================================
Appearance
:
MR
DF AMIN for
Applicant(s) : 1 - 6.
NOTICE UNSERVED for Opponent(s) :
1,
M/S.VYAS ASSOCIATES for Opponent(s) : 2,
None for
Opponent(s) : 2.2.1, 2.2.2, 2.2.3,2.3.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/11/2010
ORAL
ORDER
Rule
remained unserved for respondent No.1. Leaned advocate for M/s. Vyas
Associates is appearing on behalf of respondent Nos.2, 2/1 and 2/3/1.
Therefore, let necessary steps are required to be taken, which have
been required to be taken by learned advocate by bringing legal
heirs, if required, because respondent No.1 is expired, 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