Gujarat High Court
Chandramaniben vs Najibhai on 27 April, 2010
Gujarat High Court Case Information System
Print
CA/7088/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7088 of 1998
In
FIRST
APPEAL No. 4284 of 1998
=========================================================
CHANDRAMANIBEN
WD/O BABUBHAI INTWALA & 6 - Petitioner(s)
Versus
NAJIBHAI
HIRABHAI MAKWANA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA PAREKH for
Petitioner(s) : 1 - 7.
RULE UNSERVED for Respondent(s) :
1,
UNSERVED-EXPIRED (R) for Respondent(s) : 2,
MR AJAY R MEHTA
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned counsel to take steps for the expired unserved respondents.
As prayed by the learned counsel for the appellants, the matter be
kept beyond vacation.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top