Gujarat High Court High Court

Lakhbindersingh vs Harbhajansingh on 30 July, 2008

Gujarat High Court
Lakhbindersingh vs Harbhajansingh on 30 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7388/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7388 of 1996
 

In


 

FIRST
APPEAL No. 1377 of 1996
 

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

 

LAKHBINDERSINGH
GADDAMSINGH SHIKH - Petitioner(s)
 

Versus
 

HARBHAJANSINGH
VARIAMSINH SHIKH & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DJ BHATT for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1, 
SERVED
BY RPAD - (N) for Respondent(s) : 2, 
MR RAJNI H MEHTA for
Respondent(s) : 3, 
MR HARIT J BHATT for Respondent(s) :
3, 
UNSERVED-EXPIRED (R) for Respondent(s) : 4, 
MR KL PANDYA for
Respondent(s) : 5, 
MR SANDIP C SHAH for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

‘Rule’,
issued by this Court, remained unserved for opponents No.1 and 4. For
that, applicant shall have to take necessary immediate steps on or
before 14th August 2008, otherwise,
matter will stand dismiss for default without reference to this
Court.

[H.K.

RATHOD, J.]

#Dave

   

Top