Gujarat High Court
Shantilal vs Spl on 30 March, 2011
Gujarat High Court Case Information System
Print
FA/2183/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2183 of 1993
=========================================================
SHANTILAL
BECHARDAS AND SONS. - Appellant(s)
Versus
SPL
LAND ACQUISITION OFFICER - Defendant(s)
=========================================================
Appearance :
MR
RM VIN for
Appellant(s) : 1,
MS SHACHI MATHUR, ASST.GOVERNMENT PLEADER for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/03/2011
ORAL
ORDER
Mr.R.M.Vin,
ld.counsel for the appellant, upon instructions, states that the
appellant – partnership firm, consisted of father and two sons,
and now there is information gathered from other sources that out of
three, none is alive and, therefore, at present the appellant –
partnership firm cannot be said to be in existence. Mr.Vin,
ld.counsel further submits that in the result, he has no
instructions.
In
view of the above development, this Court is of the opinion that the
instant appeal may not survive, and in the result, the appeal
accordingly stands disposed of with no order as to costs.
(J.C.UPADHYAYA,
J.)
(binoy)
Top