Gujarat High Court High Court

Solanki vs Shantaben on 21 June, 2011

Gujarat High Court
Solanki vs Shantaben on 21 June, 2011
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SA/175/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 175 of 2006
 

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

 

SOLANKI
JITSINH SONSINH - Appellant(s)
 

Versus
 

SHANTABEN
GEMALSINH PRATAPSINH KANBHA (W/O DECD.) - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
PJ DAVAWALA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
UNSERVED-EXPIRED
(R) for Defendant(s) : 1.2.1  
MR HARSHAD K PATEL for Defendant(s)
: 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/06/2011
 

ORAL
ORDER

The
appellant will take appropriate action qua the unserved-expired
respondent no.1/1 within a period of four weeks from today, failing
which the appeal qua the said respondent will stand dismissed.

Registry
is directed to call for R & P before the next date of hearing.
The paper-book also be supplied before the next date of hearing in
each matter.

To
be listed for Final Hearing on 28th July 2011.

(K.S.

Jhaveri, J)

Aakar