Gujarat High Court
Kakubai vs Mayajar on 29 September, 2010
Gujarat High Court Case Information System
Print
FA/86/1983 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 86 of 1983
With
FIRST
APPEAL No. 88 of 1983
=================================================
KAKUBAI
KHIMA AHIR - Appellant
Versus
MAYAJAR
JIVA VIRDA & 7 - Defendants
=================================================
Appearance :
MR
DD VYAS for Appellant:
NOTICE UNSERVED for Defendants : 1, 6,
8,
NOTICE SERVED for Defendants : 2, 4, 7,
MR RAJNI H MEHTA for
Defendant : 3,
None for Defendant:
5,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/09/2010
COMMON ORAL ORDER
Learned
advocate Mr. Vyas appearing for the appellant submitted that
originally 5 appeals were filed, out of which First Appeal Nos. 85,
87 and 89 of 1983 are not traceable. He intends to take appropriate
steps, therefore, matters be adjourned in the interest of justice.
At his request, last opportunity is afforded for putting the house in
order. The action, if any is to be taken, be taken within ten days
from today. Matters be listed on 11/10/2010.
Office
is directed to put all its efforts for tracing the remaining matters
viz. First Appeal No. 85, 87 and 89 of 1983, and notify on
11/10/2010.
[
S.R. BRAHMBHATT, J ]
/vgn
Top