Gujarat High Court High Court

Thakore vs Tejbai on 14 February, 2011

Gujarat High Court
Thakore vs Tejbai on 14 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/153/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 153 of 2009
 

With


 

CIVIL
APPLICATION No. 5781 of 2009
 

In
SECOND APPEAL No. 153 of 2009
 

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

 

THAKORE
PREHLADJI MALUJI & 1 - Appellant(s)
 

Versus
 

TEJBAI
LALSING THAKORE & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MB FAROOQUI for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - for Appellant(s)
: 2, 
None for Defendant(s) : 1 - 2. 
NOTICE SERVED for
Defendant(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 2, 2.2.2,
2.2.3, 2.2.5,2.2.8  
UNSERVED-EXPIRED (N) for Defendant(s) : 1.2.3
- 2. 
DELETED for Defendant(s) : 2.2.4,2.2.6  
- for Defendant(s)
: 0.0.0,0.0.0
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. MB Farooqui is appearing for appellants. Notice has
remained unserved as expired for respondents no.1/3, 2/7. Notice not
received back for respondents NO.2/10,2/9. Let necessary steps be
taken by appellants on or before 3rd March, 2011.

(H.K.

Rathod,J.)

Vyas

   

Top