Gujarat High Court Case Information System
Print
SA/207/1992 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 207 of 1992
With
SECOND
APPEAL No. 208 of 1992
=======================================================
SHARDABEN
LALJIBHAI NAYAK & 6 - Appellant(s)
Versus
NAYAK
SHOBHNABEN W/O RATILAL MANILAL NAYAK - Defendant(s)
=======================================================
Appearance :
MR
AJ PATEL for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6
MR BR PARIKH for Defendant(s) : 1,
MRS REKHA B
PARIKH for Defendant(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/04/2011
ORAL
ORDER
Though
on last occasion, instead of passing any judicial order, attention of
the office was drawn by the bench officer that the paper book is not
produced and it contains wrong papers of a different matter. Inspite
of that neither any report has been made nor there is any response by
the Registry, particularly, the Registrar (Judicial). It appears that
even if such specific note is sent, attitude is indifferent. The
Registrar (Judicial) does not seem to have given any attention though
he is heading the department as Registrar (Judicial).
It
is directed that the Registrar (Judicial) shall submit a report on or
before 7th April, 2011 on this aspect. Matters are
adjourned to 7 th April,
2011 even if there is no paper book as now the Record &
Proceedings are available.
Learned
counsel has stated that he will go through Record & Proceedings
to proceed with the matter.
Copy
of this order be sent to Registrar (Judicial) forthwith.
Sd/-
(RAJESH
H.SHUKLA, J.)
/patil
Top