Gujarat High Court Case Information System
Print
SA/128/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 128 of 1999
=========================================================
VALLABHBHAI
KANJIBHAI THAKKAR - Appellant(s)
Versus
TARABEN
KANTILAL SHAH & 5 - Defendant(s)
=========================================================
Appearance
:
M/S.VYAS
ASSOCIATES for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2,2.2.4
NOTICE
UNSERVED for Defendant(s) : 2.2.1,2.2.2 - 3.
NOTICE SERVED for
Defendant(s) : 2.2.3,4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/12/2010
ORAL
ORDER
Learned
advocate Mr. Vyas for M/s. Vyas Associates is appearing on behalf of
appellant.
Notice
has been served to respondent Nos.2/3 and 4 to 6, but, notice
remained unserved for respondent Nos.2/1, 2/2 and 3, because, they
are expired. Therefore, application is required to be filed by
appellant for bringing heirs and legal representatives of aforesaid
respondent and no steps so far have been taken for the same.
Therefore,
let necessary steps are to be taken by appellant on or before 24th
December 2010, failing which, matter will stand dismissed in default
without reference to this Court.
[H.K.
RATHOD, J.]
#Dave
Top