Gujarat High Court High Court

Rami vs 2.1 on 10 September, 2008

Gujarat High Court
Rami vs 2.1 on 10 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/3101/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3101 of 2007
 

In


 

SECOND
APPEAL No. 443 of 1982
 

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

 

RAMI
RAMESHBHAI DAHYABHAI - Applicant(s)
 

Versus
 

JITENDRABHAI
BHAILALBHAI RAMI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MC SHAH 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
 
None for Opponent(s) : 1, 
RULE SERVED for Opponent(s) :
1.2.1,1.2.2 - 2. 
UNSERVED-EXPIRED (R) for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule
remain unserved for respondent no. 3 as expired. Let necessary step
is to be taken by applicant to bring the heirs and legal
representative of respondent no. 3 on record on or before 24/9/2008,
failing which matter will dismiss in default without reference to
this Court.

(H.K.RATHOD,
J)

asma

   

Top