Gujarat High Court
Chaturbhai vs Dahyabhai on 16 July, 2008
SCA/1687/1987 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1687 of 1987 ========================================================= CHATURBHAI J PARMAR & 3 - Petitioner(s) Versus DAHYABHAI M PATEL & 2 - Respondent(s) ========================================================= Appearance : MR MC SHAH for Petitioner(s) : 1 - 4. MR RN SHAH for Respondent(s) : 1, NOTICE UNSERVED for Respondent(s) : 2 - 3. ========================================================= CORAM : REGISTRAR (JUDICIAL) Date : 16/07/2008 ORAL ORDER
In
this matter directions were given to the Registry for taking steps
regarding service of notice for unserved Respondent Nos. 2 and 3.
The said directions were not carried out till today as per the office
report given on 15.07.2008. So, the Advocate is directed to take
steps and registry is also directed that entries be corrected in the
matter and the said matter is stand over to 25.08.2008
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila