Gujarat High Court High Court

Vimalkumar vs Amitaben on 2 May, 2011

Gujarat High Court
Vimalkumar vs Amitaben on 2 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2138/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DELAY No. 2138 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 344 of 2011
 

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

 

VIMALKUMAR
SHARADCHANDRA PANDYA - Petitioner(s)
 

Versus
 

AMITABEN
VRAJLAL GOR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR D.R. Ravaiya for Petitioner 
RULE
UNSERVED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

The
respondent is reported to be unserved due to incomplete address.
Hence, S.O. to 15/6/2011. In the meantime, the applicant to take
steps to serve unserve respondent failing which appropriate order
shall be passed to dismiss the present application for
non-prosecution.

[M.R.

SHAH, J.]

rafik

   

Top