Gujarat High Court High Court

Mukundbhai vs Dilipbhai on 8 September, 2008

Gujarat High Court
Mukundbhai vs Dilipbhai on 8 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7094/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7094 of 1998
 

In


 

FIRST
APPEAL No. 4288 of 1998
 

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

 

MUKUNDBHAI
CHHOTALAL SHAH - Petitioner(s)
 

Versus
 

DILIPBHAI
AMARSINH PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Petitioner(s) : 1,MR.SUBHASH
G BAROT for
Petitioner(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1, 
RULE
SERVED for
Respondent(s) : 2, 
RULE
NOT RECD BACK for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

More than 10 years have passed, still matter remains at the stage of application for condonation of delay. Respondent No.1 has expired. Respondent No.2 is served and Rule is not received back for respondent No.3. Therefore, await the service for respondent No.3. S.O. to 15.9.2008.

Meanwhile, applicant shall have to take effective steps to bring legal heirs and representatives of respondent No.1 on record.

(H.K.Rathod,J.)
(vipul)

   

Top