Gujarat High Court High Court

Vimlaben vs Deleted on 10 September, 2008

Gujarat High Court
Vimlaben vs Deleted on 10 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/316/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 316 of
1990 
=========================================================

 

VIMLABEN
WD/O.RAMESHBHAI AMBALAL PATEL & 4 - Petitioner(s)
 

Versus
 

DELETED
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DF AMIN for
Petitioner(s) : 1 - 4.None for Petitioner(s) : None for Petitioner
No(s).: for Petitioner(s) : 5, 
None for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) : 2, 
NOTICE NOT RECD BACK for
Respondent(s) : 3, 
MR SHALIN N MEHTA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/09/2008 

 

ORAL
ORDER

Respondent
No.1 is deleted. Respondent No. 2 is unserved as shifted. For
respondent NO.3, learned Advocate Mr.Shalin N. Mehta is appearing.
Therefore, appellant shall have to take appropriate steps for serving
respondent no.2 who has shifted, by supplying correct address of
respondent no.2 on or before 24.9.08, failing which, the matter shall
stand dismissed automatically without reference to this court.

Since
this civil application was filed in the year 1990 in First Appeal
Stamp No. 9906 of 1989, more than 18 years have passed for deciding
delay and even the first appeal has also not been registered,
therefore, this court has passed the aforesaid order.

(H.K.

Rathod,J.)

Vyas

   

Top