Gujarat High Court Case Information System
Print
FA/36119/1991 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 361 of 1991
=========================================================
UNITED
INDIA INSURANCE CO.LTD. - Appellant(s)
Versus
RANCHHODBHAI
MANJIBHAI PATEL & 1 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
UNSERVED-EXPIRED (R) for Defendant(s) : 1,
None
for Defendant(s) : 2,
NOTICE SERVED for Defendant(s) : 2,
MR MK
VAGHASIA for Defendant(s) : 2,
MR CM DETROJA for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/08/2008
ORAL
ORDER
1. This
Court on 12.08.2008 passed the following order:
The
Registry is directed to delete the name of Mr. P.V. Nanavaty, learned
Advocate for the appellant, as also names of learned counsel Mr.
Raichura and Mr. Raval for respondent no. 2 may also be deleted. The
learned counsel for the appellant will take appropriate action for
the original claimant respondent no. 1, within two weeks. S. O.
to 12.08.2008.
2. The
aforesaid order has not been complied with by the learned advocate
for the appellant. It appears that he has expired and no actions
have been taken thereafter. In that view of the matter, the appeal
has become abated and is required to be disposed of. Appeal is
disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top