Gujarat High Court
Ravjibhai vs Gangaben on 10 August, 2011
Gujarat High Court Case Information System
Print
FA/977/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 977 of 1993
=========================================================
RAVJIBHAI
VELJI IRANI - Appellant(s)
Versus
GANGABEN
WD/O.BHIKHABHAI KHENGARBHAI & 9 - Defendant(s)
=========================================================
Appearance
:
MR
BP TANNA for
Appellant(s) : 1,
MR G RAMAKRISHNAN for Defendant(s) : 1,
RULE
NOT RECD BACK for Defendant(s) : 2 - 7.
UNSERVED-EXPIRED (N) for
Defendant(s) : 8,
UNSERVED-EXPIRED (R) for Defendant(s) : 9,
MS
LILU K BHAYA for Defendant(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 10/08/2011
ORAL
ORDER
At
the request made on behalf of learned counsel Mr. B.P. Tanna, to take
necessary steps for bringing on record the heirs of unserved
respondent Nos. 8 & 9 who have expired, time is granted till
7.9.2011. SO to 7.9.2011.
(Rajesh
H. Shukla, J.)
(hn)
Top