Gujarat High Court High Court

Ramlal vs Ahmedbhai on 10 October, 2011

Gujarat High Court
Ramlal vs Ahmedbhai on 10 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1100/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1100 of 1994
 

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

RAMLAL
RANCHODLAL NAYAK - Appellant(s)
 

Versus
 

AHMEDBHAI
SULEMANBHAI MANSURI & 4 - Defendant(s)
 

================================================= 
Appearance
: 
RULE SERVED for Appellant(s) :
1, 
NOTICE SERVED for Defendant(s) : 1, 5, 
MR HS MUNSHAW for
Defendant(s) : 2, 
SERVED BY RPAD - (N) for Defendant(s) : 3, 
None
for Defendant(s) : 4, 
NOTICE UNSERVED for Defendant(s) : 4.2.1
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

I
have perused the order dated 10.5.2011 passed by this court. In
compliance of the same, fresh Notice was issued on the appellant by
this court. Referring the endorsement made by Rajesh Ramlal Nayak,
son of the present appellant, it appears that the appellant Ramlal
Ranchhodlal Nayak has passed away in the year 1996 and accordingly
process server has also made endorsement below the said fresh Notice
dated 17.6.2011. It appears that thereafter the legal heirs of the
deceased Ramlal Ranchhodlal Nayak has not made any efforts to join
them as legal heirs/legal representatives of the deceased Ramlal
Ranchhodlal Nayak. Hence this First Appeal is hereby dismissed as
having become abated.

[G.

B. SHAH, J.]

msp

   

Top