Gujarat High Court
Patel vs Patel on 15 February, 2011
Gujarat High Court Case Information System
Print
SA/444/1982 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 444 of 1982
=========================================================
PATEL
VIHIDAS MOHANDAS SINCE D/D.THROUGH HIS HEIR. & 1 - Appellant(s)
Versus
PATEL
PRABODHBHAI VIHIDAS - Defendant(s)
=========================================================
Appearance
:
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,NOTICE SERVED for Appellant(s) : 2,
MR VC DESAI
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/02/2011
ORAL
ORDER
Learned
Advocate Mr. VC Desai is for respondent Patel Prabodhbhai Vihidas.
Appellant No.1 has remained unserved as expired. Therefore, this for
that, appeal has abated. Though notice is served to appellant no.2,
no appearance is filed by any advocate on behalf of appellant no.2.
Today, when matter is called out, no one has remained present for
appellant no.2. Therefore, this appeal stands dismissed for default
qua appellant no.2. There is no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top