Gujarat High Court
Gsrtc vs Kalpanaben on 12 May, 2011
Gujarat High Court Case Information System
Print
FA/1857/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1857 of 1992
=========================================
GSRTC
- Appellant(s)
Versus
KALPANABEN
WD/O DR.DINESHCHANDRA JESINGLAL DOSHI & 4 - Respondent(s)
=========================================
Appearance :
MR
MD PANDYA for
Appellant(s) : 1,
MR SANDIP C SHAH for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 2,
NOTICE SERVED for Respondent(s) :
3,
None for Respondent(s) : 4,
UNSERVED-EXPIRED (N) for
Respondent(s) : 5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/05/2011
ORAL
ORDER
This
First Appeal is of the year 1992. Respondent no. 2 is reported to be
unserved and it is reported that respondent no. 5 has expired.
Hence, stand over to 21/06/2011. In the meantime, appellant to take
steps to serve unserved respondent no. 2 as well as bring the heirs
of respondent no. 5 on record failing which appropriate order for
dismissal of the appeal against them shall be passed.
(M.R.
SHAH, J.)
siji
Top