Gujarat High Court High Court

Gujarat vs Madhuben on 3 July, 2008

Gujarat High Court
Gujarat vs Madhuben on 3 July, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14989/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14989 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4998 of 2007
 

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

 

GUJARAT
BOROSIL LIMITED - Petitioner(s)
 

Versus
 

MADHUBEN
PRAVINSINH NARPATSINH RATHOD & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
MR KASHYAP R JOSHI for Respondent(s) : 1 -
4. 
UNSERVED-EXPIRED (R) for Respondent(s) : 5, 
RULE SERVED for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

The
board indicates that respondent no.5 has remained unserved as he has
expired. If no appropriate steps are taken by the next date of
hearing i.e. 17.07.2008, the application shall stand dismissed for
want of prosecution. S.O to 17.07.2008.

(S.R.BRAHMBHATT,
J.)

Divya//

   

Top