Gujarat High Court
Nirmalaben vs Kantaben on 18 September, 2008
Gujarat High Court Case Information System
Print
CA/15394/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 15394 of 2007
In
SECOND
APPEAL No. 27 of 2002
=========================================================
NIRMALABEN
GOVINDLAL BAROT - Petitioner(s)
Versus
KANTABEN
NATVARLAL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KR BRAHMBHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for
Respondent(s) : 1, 5,
UNSERVED-EXPIRED (R) for Respondent(s) :
1.2.1
RULE NOT RECD BACK for Respondent(s) : 1.2.2, 1.2.3, 1.2.4,
4,
MR RC JANI for Respondent(s) : 1.2.5,1.2.6 - 3.
RULE SERVED
for Respondent(s) : 2.2.1, 2.2.2, 5.2.1,5.2.2
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/09/2008
ORAL
ORDER
Notice
of Rule is not received back qua respondents No.1/2 ? 1/4 and the
respondents No.3 and 4 are unserved as not residing at the given
address.
The
endorsement on the Board indicates that the respondent No.1/1 has
expired.
The
learned advocate for the applicants may take necessary steps in this
regard.
List
the matter on 14.10.2008.
[SMT.ABHILASHA
KUMARI,J.]
bddave
Top