Gujarat High Court
Kesardevi vs Gopal on 29 March, 2011
Gujarat High Court Case Information System
Print
CAST/2365/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 2365 of 2011
In
SPECIAL
CIVIL APPLICATION No. 15592 of 2006
With
SPECIAL
CIVIL APPLICATION No. 3913 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4004 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4006 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4053 of 2011
=========================================================
KESARDEVI
MADHAVPRASAD KHANDELWAL GRREN FILED & 3 - Petitioner(s)
Versus
GOPAL
MORLIDHAR KHANDEWAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Petitioner(s) : 1 - 4.
MR PRAKASH K JANI for Respondent(s) : 1 -
3.
None for Respondent(s) : 2.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/03/2011
COMMON
ORAL ORDER
The
learned advocate for the applicants/ petitioners will take an
appropriate action qua the unserved/ expired respondent/s within a
period of two weeks from today, failing which the matters will stand
dismissed for non- prosecution qua the said respondent/s.
Registry
is directed to list present matters for further orders on 20th
April 2011. A copy of present order be placed in each matter.
(K.S.
Jhaveri, J)
Aakar
Top