Gujarat High Court
Vimlaben vs Hiren on 9 September, 2008
Gujarat High Court Case Information System
Print
FA/1383/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1383 of 2002
=====================================================
VIMLABEN
BABUBHAI GOHIL & 5 - Appellant(s)
Versus
HIREN
RASHIKLAL GAJJAR & 2 - Defendant(s)
=====================================================
Appearance
:
MR SANDIP C SHAH for
Appellant(s) : 1 - 6.
DELETED for Defendant(s) : 1,
DS AFF.NOT
FILED (N) for Defendant(s) : 2,
MR VIBHUTI NANAVATI for
Defendant(s) :
3,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
advocate Mr. Sandeep Shah neither has filed direct service affidavit
for respondent no. 2 nor has complied with the orders passed by this
Court on 19.6.2008 and 17.7.2008 to provide correct address of
respondent no. 2.
However,
as a last chance, learned advocate for the appellants is directed to
provide fresh and correct address of respondent no. 2 till 16.9.2008,
failing which, the appeal shall stand dismissed for want of
prosecution as against the respondent no. 2, without referring to
this Court.
(J.R.
VORA, J.) (Z.K. SAIYED, J.)
mandora/
Top