Gujarat High Court High Court

Dhulabhai vs Baiganga on 25 August, 2011

Gujarat High Court
Dhulabhai vs Baiganga on 25 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/41/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 41 of 1989
 

 
 
=========================================================

 

DHULABHAI
REVABHAI PATEL & 5 - Appellant(s)
 

Versus
 

BAIGANGA
WIDOW OF MANGABHAI BHULABHAI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MRS
KETTY A MEHTA for
Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3 - 4, 4.2.1,4.2.2 - 5, 5.2.1,
5.2.2, 5.2.3,5.2.4 - 6, 6.2.1,6.2.2  
MR DD VYAS for Defendant(s) :
1, 1.2.1, 1.2.3,1.2.4 - 2. 
NOTICE SERVED for Defendant(s) : 1.2.2
 
NOTICE NOT RECD BACK for Defendant(s) : 1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

It
is stated by learned Advocate for the appellants that she sent
several letters to the appellants but they are not responding to the
learned advocate for the appellants and they do not assist the
learned advocate for the appellants.

In
that view of the matter, the appeal stands dismissed for lack of
instruction. Liberty to revive in case of difficulty.

[K.S.JHAVERI,J.]

pawan

   

Top