Gujarat High Court High Court

Vipulkumar vs Shyamjibhai on 4 February, 2011

Gujarat High Court
Vipulkumar vs Shyamjibhai on 4 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5898/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5898 of 2008
 

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

 

VIPULKUMAR
PARSOTTAMBHAI PATEL(MALAVIYA) & 2 - Petitioner(s)
 

Versus
 

SHYAMJIBHAI
RAMJIBHAI KEVADIYA & 22 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1 - 5,
14.2.1, 14.2.2, 14.2.3, 16, 18,20 - 22. 
SERVED BY AFFIX.-(R) for
Respondent(s) : 6,10 - 11. 
RULE UNSERVED for Respondent(s) : 7,
9,12 - 13, 15, 19, 23, 
UNSERVED-EXPIRED (R) for Respondent(s) : 8,
17, 
None for Respondent(s) :
14, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/02/2011 

 

 
 
ORAL
ORDER

In
spite of earlier order dated 20.1.2011, no actions are taken qua
unserved respondents. Therefore, the petition stands dismissed qua
unserved respondents.

The
matter is ready. Office is directed to list the matter for final
hearing on 16th March 2011.

(K.S.JHAVERI,J.)

pawan

   

Top