Gujarat High Court
Deputy vs Sursarji on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/14604/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14604 of 2007
In
CIVIL
APPLICATION No. 6780 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 163 of 2006
=========================================================
DEPUTY
GENERAL MANAGER - Petitioner(s)
Versus
SURSARJI
GAJUJI & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.6, 1.2.7, 1.2.8,1.2.9
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.5 - 3.
RULE NOT
RECD BACK for Respondent(s) : 1.2.10, 1.2.11,3.2.1
- for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
In
spite of the earlier order passed by this Court, it appears that no
steps are taken to serve unserved respondent(s).
Hence,
as a last opportunity, S.O. to 28.7.2010.
If the steps are not taken, the application shall automatically
stand dismissed.
(Jayant
Patel, J.)
20.7.s2010 (Smt.
Abhilasha Kumari, J.)
vinod
Top