Gujarat High Court
Monaram vs Savaji on 12 September, 2011
Gujarat High Court Case Information System
Print
CA/16644/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 16644 of 2010
In
FIRST
APPEAL No. 4895 of 2010
=========================================================
MONARAM
LALAJI RABARI - Petitioner(s)
Versus
SAVAJI
FULAJI PRAJAPATI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JB DASTOOR for
Petitioner(s) : 1,MR LALIT K BABULKAR for Petitioner(s) : 1,
RULE
UNSERVED for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 02/05/2011
ORAL
ORDER
The
endorsement on the board shows that the Rule issued by the Court has
returned unserved for all the respondents. None is present for the
applicant.
The
applicant is directed to take necessary action for service of Rule
within a week.
Hence,
S.O. to 09.05.2011.
(BELA
TRIVEDI, J.)
Hitesh
Top