Gujarat High Court Case Information System
Print
SA/104/1986 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 104 of 1986
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
C.J.
KOTECHA & 1 - Defendant(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1,
MR MR ANAND for Defendant(s) : 1,
MS SEJAL K
MANDAVIA for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 29/03/2011
ORAL
ORDER
Learned
advocate Ms. Pathak states that despite intimation to the concerned
department she has not received any instructions to bring heirs of
deceased contesting respondent on record.
It
appears that the respondent has expired but till date his heirs
have not been brought on the record of the case.
In
view of above the Second Appeal stands abated qua respondent No. 1.
Learned
Assistant Government Pleader Ms Pathak states that respondent No. 2
is formal party and respondent No. 2 had also filed Second Appeal
No. 103 of 1986 challenging the judgment impugned but the said
appeal was disposed of as abated qua respondent and dismissed qua
respondent No. 2 ie present appellant. In view of this fact this
Appeal stands dismissed qua respondent No. 2. Interim relief if any
stands vacated.
(B.N. Mehta,J.)
mary//
Top