Gujarat High Court High Court

General vs Ritaben on 23 June, 2011

Gujarat High Court
General vs Ritaben on 23 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3176/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3176 of 2011
 

In


 

FIRST
APPEAL No. 886 of 2011
 

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


 

GENERAL
MANAGER, SURAT TELECOM DISTRICT, THROUGH PRINCIPAL - Petitioner
 

Versus
 

RITABEN
PAPPUSING WD/O DECEASED & 6 - Respondents
 

======================================
Appearance : 
MS
ROOPAL R PATEL for the Petitioner. 
RULE SERVED for Respondent(s) :
1 - 3. 
UNSERVED-EXPIRED (R) for Respondent(s) : 4 - 5. 
RULE
UNSERVED for Respondent(s) : 6 -
7. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/06/2011 

 

 
ORAL
ORDER

At
the request of Ms.Roopal Patel, learned advocate appearing on behalf
of the applicant, Registry to issue fresh notice of Rule upon
respondent Nos.6 & 7. Fresh Rule be made returnable on 27th
July,2011. In the meantime, the applicant to take steps to bring
heirs of respondent Nos.4 & 5 on record, failing which, an
appropriate order shall be passed dismissing the application as
having been abated.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top