Gujarat High Court
Dharmaprakash vs Chelaram on 17 July, 2008
Gujarat High Court Case Information System
Print
FA/863/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 863 of 2002
To
FIRST
APPEAL No. 864 of 2002
=========================================================
DHARMAPRAKASH
S. GUPTA - Appellant(s)
Versus
CHELARAM
SITAJI CHUADHARY & 2 - Defendant(s)
=========================================================
Appearance
:
MR
ARPAN C SHAH for
Appellant(s) : 1,
RULE UNSERVED for Defendant(s) : 1 - 2.
RULE
NOT RECD BACK for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per Office Note, learned Advocate for the appellant has not taken any
steps to serve the respondents No.1 and 2 till today. Mr.K.P.Raval,
learned Advocate for Mr.Arpan C Shah, leaned Advocate for the
appellant prays to adjourn the matter to take effective steps to
serve respondent No.2. Upon his request matter is adjourned to 20th
August, 2008.
(A.M.KAPADIA,
J.)
(Z.K.SAIYED,
J.)
sompura
Top