Gujarat High Court Case Information System
Print
CA/12676/2007 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12676 of 2007
In
SPECIAL
CIVIL APPLICATION No. 13770 of 2006
=========================================================
LAKHABHAI
RAMJIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================================
Appearance :
MR
NV SOLANKI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1, 4.2.1, 4.2.2, 4.2.3,
4.2.4, 4.2.5,4.2.6 - 6, 8, 10,
NOTICE UNSERVED for Respondent(s) :
2 - 3, 9,
MR KETAN A DAVE for Respondent(s) : 4,
MR VD PARGHI
for Respondent(s) : 5, 8,
UNSERVED-EXPIRED (N) for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/09/2010
ORAL
ORDER
On
30/08/2010, this Court has passed the following order.
With
a view to enable ld. Counsel for the applicant to bring the heirs and
legal representatives of the opponent No.7, S.O. to 24th
September, 2010.
However,
the said order is not complied with. In that view of the matter,
this Court is of the opinion that since the order passed by this
Court is not complied with, petition qua opponent No.7 in Civil
Application requires to be abated and is ordered to be abated.
The
Board shows that opponent Nos.2 and 3 are unserved. Mr.Mr.Rajesh
Rindani, learned Assistant Government Pleader waives service of
notice for opponent Nos.2 and 3. Issue fresh Notice to opponent No.9
returnable on 15/10/2010.
Direct
Service today permitted.
(K
S JHAVERI, J.)
sompura
Top