Gujarat High Court High Court

Karsandas vs Shah on 22 November, 2010

Gujarat High Court
Karsandas vs Shah on 22 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/289/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 289 of 1988
 

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

 

KARSANDAS
RATANSHI THACKER - Appellant(s)
 

Versus
 

SHAH
BHANJI MADAN & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
CH VORA for
Appellant(s) : 1, 
MR YS MANKAD for Defendant(s) : 1, 
None for
Defendant(s) : 2, 
NOTICE UNSERVED for Defendant(s) : 2.2.1,2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. CH Vora on behalf of appellant, learned
advocate Mr. YS Mankad appearing for respondent no. 1. Notice
remained unserved for respondent no. 2/1 and 2/2, no effective steps
have been taken by appellant though numbers of year have been
passed.

Therefore,
only on that ground, matter is dismissed in default. However, in
case of difficulty, liberty is reserved in favour of appellant, so
he may apply.

(H.K.RATHOD,
J)

asma

   

Top