Gujarat High Court High Court

State vs Jubedaben on 20 October, 2008

Gujarat High Court
State vs Jubedaben on 20 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1049/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1049 of 2005
 

In


 

FIRST
APPEAL No. 2769 of 1996
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

JUBEDABEN
UMARKHA - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1.2.1,1.2.6
 
RULE
SERVED for
Respondent(s) : 1.2.2,
1.2.5,
1.2.7,
1.2.8,1.2.9
 
MR
MEHUL S SHAH for
Respondent(s) : 1.2.3,1.2.4
 
MR
SURESH M SHAH for
Respondent(s) : 1.2.3,1.2.4
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
 
ORAL
ORDER

Respondents
No. 1.2.1, 1.2.6 are unserved as expired. Therefore, applicant is
directed to take appropriate steps for bringing heirs and legal
representatives of said respondents on or before 26.11.2008. Matter
is adjourned to 26.11.2008.

(H.K.

Rathod,J.)

Vyas

   

Top