Gujarat High Court High Court

Maniben vs Bhavani on 19 November, 2010

Gujarat High Court
Maniben vs Bhavani on 19 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1251/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1251 of 2000
 

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

 

MANIBEN
AMBALAL PANDYA - Applicant(s)
 

Versus
 

BHAVANI
BHAVAN DHARMASHALA & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
RULE SERVED BY DS for Opponent(s) : 1,3 - 5. 
UNSERVED-EXPIRED
(R) for Opponent(s) : 2, 6, 
for Opponent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/11/2010 

 

ORAL
ORDER

Learned
advocate Mr. Gandhi is appearing on behalf of petitioners.

Rule
is served to respondent Nos.1, 3 and 5, but, remained unserved
expired for respondent Nos.2 and 6. Learned advocate Mr. D.K. Acharya
is appearing on behalf of respondent Nos.3 and 5.

Therefore,
let necessary steps are to be taken by petitioner for bringing legal
heirs on record of respondent Nos.2 and 6 on or before 10th
December 2010, failing which, matter will stand dismissed in default
without reference to this Court.

[H.K.

RATHOD, J.]

#Dave

   

Top