Gujarat High Court High Court

Dharmenrasinh vs Geetaba on 11 May, 2011

Gujarat High Court
Dharmenrasinh vs Geetaba on 11 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/114/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 114 of 2002
 

 
 
=========================================================


 

DHARMENRASINH
ANOPSINH JADEJA - Appellant(s)
 

Versus
 

GEETABA
NARENDRASINH JHALA - Defendant(s)
 

=========================================================
 
Appearance : 
MR
BP MUNSHI for
Appellant(s) : 1,MS NIRALI B MUNSHI for Appellant(s) : 1, 
RULE
UNSERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/05/2011 

 

ORAL
ORDER

Learned
counsel for the appellant to take necessary action for the unserved
respondents within four weeks failing which the matter shall stand
dismissed qua the said respondents.

S.O
to 28.06.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top