Gujarat High Court
Vajiben vs Kavasji on 4 October, 2010
Gujarat High Court Case Information System
Print
CA/6804/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6804 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 207 of 2009
=========================================
VAJIBEN
RATANLAL YADAV - Petitioner(s)
Versus
KAVASJI
RUSTAMJI CONTRACTOR & 1 - Respondent(s)
=========================================
Appearance :
MR
JAPAN V DAVE for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
UNSERVED-EXPIRED (R) for Respondent(s) : 1,
MR MEHUL H RATHOD
for Respondent(s) : 2,
MR AJ SHASTRI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/10/2010
ORAL
ORDER
Learned
advocate Mr Dave, for the applicant is absent. The board indicates
that the opponent No.1 has expired but no steps have been taken to
bring the heirs on record. Hence, the applicant to take necessary
steps on or before 11th October 2010, to bring heirs of
deceased opponent on record failing which the application qua
deceased opponent shall stand abated.
(B.N.
Mehta,J.)
mary//
Top