Gujarat High Court Case Information System
Print
FA/482/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 482 of 1993
With
FIRST
APPEAL No. 483 of 1993
With
FIRST
APPEAL No. 484 of 1993
With
FIRST
APPEAL No. 485 of 1993
With
FIRST
APPEAL No. 486 of 1993
With
FIRST
APPEAL No. 487 of 1993
=========================================================
NADIAD
NAGAR PALIKA – Appellant(s)
Versus
RAYSANGHBHAI
KISHABHAI & 2 – Defendant(s)
=========================================================
Appearance :
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
MR GM AMIN for Defendant(s) : 1,
NOTICE
SERVED for Defendant(s) : 2,
MS SACHI MATHUR, ASST.GOVERNMENT
PLEADER for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/03/2011
ORAL
COMMON ORDER
Endorsement
in the cause-list reveals that in F.A.No.487 of 1993, notice could
not be served to respondent No.1, as he is reported to have expired.
Mr.D.K.Chaudhari, ld.advocate for Mr.M.S.Shah, ld.advocate for the
appellants states that necessary steps shall be taken to bring on
record the heirs and legal representatives of deceased respondent
No.1 and for that purpose, he seeks some time. S.O to 06.04.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top