Gujarat High Court Case Information System
Print
FA/1239/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1239 of 1992
With
FIRST
APPEAL No. 46 of 1993
=========================================================
MUJFARKHAN
DILAWARKHAN PATHAN & 1 - Appellant(s)
Versus
KANTIGIR
MANIGAR GOSAI & 1 - Defendant(s)
=========================================================
Appearance
:
RULE
SERVED for
Appellant(s) : 1,UNSERVED-EXPIRED (R) for Appellant(s) : 2,
NOTICE
SERVED for Defendant(s) : 1 - 2.
MR HEMANT S SHAH for Defendant(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/05/2011
ORAL
ORDER
Registry
is directed
to detach First
Appeal No.
46 of 1993 from First
Appeal No. 1239 of 1992, as both the appeals are
different and arising out of different accident and different
judgement and award passed by the tribunal.
So
far as First Appeal No. 1239 of 1992 is concerned, it is reported
that Mr.Japan Dave, learned advocate has instruction to appear on
behalf of the appellant No.1 and it is reported that the appellant
No.2 has expired. Hence the said First Appeal No. 1239 of 1992 is
ready for final hearing.
So
far as First Appeal No. 46 of 1993 is concerned, Registry is
directed to verify the papers and show necessary endorsement on the
Board with respect to respective respondents and place it in the
Board for orders on 11/5/2011.
[M.R. SHAH, J.]
rafik
Top