Gujarat High Court High Court

Shantadevi vs Bhikhiba on 18 January, 2011

Gujarat High Court
Shantadevi vs Bhikhiba on 18 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/130/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 130 of 2010
 

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

 

SHANTADEVI
RUPCHAND KAKARIA & 6 - Appellant(s)
 

Versus
 

BHIKHIBA
D/O PRABHATSINH HARISINH CHAUHAN & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
SHIVANIRAJPUROHIT
for
Appellant(s) : 1 - 7. 
None for Respondent(s) : 1 - 3. 
MR PR
THAKKAR for Respondent(s) : 1.2.1, 1.2.2,1.2.3  
RULE SERVED for
Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 3,
3.2.2, 3.2.3, 3.2.4,3.2.5 - 7. 
- for Respondent(s) : 0.0.0  
-
for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/01/2011
 

ORAL
ORDER

The
learned advocate for the appellant will take appropriate action qua
unserved respondent no.9 within a period of two weeks from today,
failing which the appeal qua the said unserved respondent will stand
dismissed.

The
matter is adjourned to 02nd February 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top