Gujarat High Court High Court

Santoshben vs Janakram on 29 September, 2008

Gujarat High Court
Santoshben vs Janakram on 29 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/19819/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 198 of 1986
 

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

 

SANTOSHBEN
BABULAL SHARMA - Appellant(s)
 

Versus
 

JANAKRAM
KHELONE NAI & 13 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Appellant(s) : 1, 
NOTICE
UNSERVED for
Defendant(s) : 1, 
None
for Defendant(s) : 2 -
14. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 29/09/2008 

 

 
ORAL
ORDER

This
Court on 28th August, 2008 had passed the following order
:-

?SLd. Counsel for the
appellant will take appropriate action for unserved respondents
within four weeks. S.O. To 29.09.2008.??

In spite of the aforesaid
order, no actions are taken to serve the unserved respondents. It
seems that the appellant is not interested in the matter and the
matter is also of the year 1986. As a last chance S.O. to 13th
October, 2008, failing which the appeal will stands dismissed for
default.

[K.S. JHAVERI,
J.]

/phalguni/

   

Top