Gujarat High Court
Shekharbhai vs Savitaben on 18 January, 2011
Gujarat High Court Case Information System
Print
AO/72/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 72 of 2010
With
CIVIL
APPLICATION No. 2598 of 2010
In
APPEAL FROM ORDER No. 72 of 2010
=========================================================
SHEKHARBHAI
GOVINDBHAI PATEL & 3 - Appellant(s)
Versus
SAVITABEN
WD/O LATE KESHAVLAL CHABABHAI & 16 - Respondent(s)
=========================================================
Appearance
:
SINGHI
& CO for
Appellant(s) : 1 - 4.
MR BH BHAGAT for Respondent(s) : 1,3 - 6.
MR
TATTVAM K PATEL for Respondent(s) : 2,
MR PS PATEL for
Respondent(s) : 7,
MR AS VAKIL for Respondent(s) : 8,13 - 16.
MS
MEGHA JANI for Respondent(s) : 9 - 12.
RULE NOT RECD BACK for
Respondent(s) :
17,
=========================================================
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/s within a period of two weeks from today,
failing which the appeal qua unserved respondent/s will stand
dismissed.
The
matter is adjourned to 02nd February 2011.
(K.S.
Jhaveri, J)
Aakar
Top