Gujarat High Court High Court

Rana vs Kanji on 20 July, 2010

Gujarat High Court
Rana vs Kanji on 20 July, 2010
Author: Akshay H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/1755/1984	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1755 of 1984
 

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

 

RANA
KISHORESINH TAKHUBHA & 4 - Appellant(s)
 

Versus
 

KANJI
KUKA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
NOT RECD BACK for
Appellant(s) : 1,1.2.5
NOTICE UNSERVED for
Appellant(s) : 1.2.1,
1.2.2,
1.2.3,1.2.4 -
5. 
NOTICE
SERVED for
Defendant(s) : 1
- 2. 
MR
PV NANAVATI for
Defendant(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

I
have perused the explanation tendered by Mrs. P R Raval, Deputy
Registrar. I have also taken note of the assurance given by her. In
view of the same, nothing more is required to be done, but she may be
warned that if in future such mistakes are repeated, no leniency
would be shown.

To
be placed after service of notice.

[
Akshay H Mehta, J. ]

*
Pansala.

   

Top