Gujarat High Court Case Information System
Print
CRA/83/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 83 of 2000
=========================================================
PADMABEN
MANUBHAI DESAI - Applicant(s)
Versus
NANUBHAI
KHANDUBHAI DESAI & 12 - Opponent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 MR ASPI M KAPADIA for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
RULE SERVED for
Opponent(s) : 1, 3.2.1, 3.2.2,6 - 9,12 - 13.
RULE NOT RECD BACK
for Opponent(s) : 2,
None for Opponent(s) : 3,
UNSERVED-EXPIRED
(N) for Opponent(s) : 4,
MR JB PARDIWALA for Opponent(s) : 5,
RULE
UNSERVED for Opponent(s) : 10 -
11.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/10/2010
ORAL
ORDER
Learned
advocate Mr. A.S. Vakil for the petitioners is absent. The board
indicates that respondent No. 4 is unserved as expired. Rule is
unserved to respondent Nos. 10 and 11. Rule is not received back for
respondent Nos. 2 and 3. The petitioner to take necessary steps to
serve respondent Nos. 10 and 11 on or before 27.10.2010 failing which
the Revision Application qua these respondents shall stand dismissed.
As
regards unserved respondent who has expired, the petitioner to take
necessary steps to bring the heirs on record on or before the
aforesaid i.e. 27.10.2010 failing which the Revision Application qua
respondent No. 4 shall stand abated. S.O. to 27.10.2010.
(BANKIM
N. MEHTA, J)
(pkn
Top