Gujarat High Court High Court

Hansaben vs Ganpatlal on 4 September, 2008

Gujarat High Court
Hansaben vs Ganpatlal on 4 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/5321/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5321 of 2007
 

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

 

HANSABEN
KESHUBHAI BAROT WIDOW OF KESHUBHAI KALUBHAI - Appellant(s)
 

Versus
 

GANPATLAL
MANSUKHLAL & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PJ YAGNIK for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
UNSERVED-EXPIRED (R)
for Defendant(s) : 1, 
None for Defendant(s) : 2, 
RULE UNSERVED
for Defendant(s) : 3, 
MS MEGHA JANI for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

Rule
remain unserved for respondent no. 1 as expired. Therefore,
appellant shall have brought on record legal heirs and
representative of respondent no. 1.

Rule
remain unserved for respondent no. 3. Let, correct address of
respondent no. 3 may be supplied by appellant on or before
12/9/2008.

(H.K.RATHOD,
J)

asma

   

Top