Gujarat High Court
State vs Ramanlal on 7 February, 2011
Gujarat High Court Case Information System
Print
FA/2158/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2158 of 1992
With
FIRST
APPEAL No. 2160 of 1992
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
RAMANLAL
CHHAGANLAL DESAI & 1 - Defendant(s)
=========================================
Appearance
:
MR PRANAV
DAVE, ASSTT. GOVERNMENT PLEADER
for Appellant(s) :
1,
UNSERVED-EXPIRED (N) for Defendant(s) : 1,
MR HARDIK C RAWAL
for Defendant(s) : 2,
MR SN SHELAT for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/02/2011
COMMON
ORAL ORDER
Despite
the earlier order passed by this Court dated 30.12.2010, no steps are
taken by the appellant to bring the heirs of respondent No.1 herein –
original claimant on record. Hence, First Appeals are dismissed as
having been abated, so far as respondent No.1 – original
claimant is concerned and consequently, Appeals are dismissed against
respondent No.2, who is the acquiring body. No costs.
(M.R.
Shah, J.)
*menon
Top