Gujarat High Court High Court

M/S vs Mooorthy on 4 August, 2008

Gujarat High Court
M/S vs Mooorthy on 4 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1205/1983	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1205 of 1983
 

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

 

M/S.
CHATRABHUJ PRAJAPATI - Appellant(s)
 

Versus
 

MOOORTHY
TEXTILES - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PM RAVAL for
Appellant(s) : 1, 
UNSERVED-EXPIRED (N) for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

On
13/5/2008, this Court has passed following order:

?SThe respondent has
expired. Learned Advocate for the appellant seeks time to bring
legal heirs on record. As a last chance S. O. to 4th
August 2008. if no action is taken within the said period, appeal
shall stand dismissed.??

Inspite
of that, no actions are taken. In that view of the matter, First
Appeal stands dismissed.

(K.S.Jhaveri,
J.)

(ila)

   

Top