Gujarat High Court High Court

Kishorchandra vs Fatimabibi on 28 April, 2011

Gujarat High Court
Kishorchandra vs Fatimabibi on 28 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9767/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9767 of 2009
 

In
SECOND APPEAL (STAMP NUMBER) No. 170 of 2009
 

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

 

KISHORCHANDRA
CHUNILAL SHAH - Petitioner(s)
 

Versus
 

FATIMABIBI
MUSTAFA SHAIKH & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 3, 
RULE NOT RECD
BACK for Respondent(s) : 1.2.1,1.2.2  
ABATED for Respondent(s) :
1.2.3, 3.2.4, 5, 
RULE SERVED for Respondent(s) : 2 - 3,
3.2.2,3.2.3 - 4,6 - 8, 10,12 - 14. 
MR DHAVAL D VYAS for
Respondent(s) : 0.0.0  
UNSERVED-EXPIRED (R) for Respondent(s) :
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 28/04/2011 

 

 
 
ORAL
ORDER

None
present for the applicant though the matter is repeatedly called out.
It appears that, earlier though the Court had passed the order from
time to time to enable the applicant to take necessary action to
serve the unserved respondents, no action appears to have been taken
to serve the unserved respondents. Hence, Civil Application is
dismissed for want of prosecution. Rule is discharged.

[
BELA TRIVEDI, J. ]

mandora/

   

Top