Gujarat High Court High Court

Amaji vs Amarjitkor on 5 August, 2011

Gujarat High Court
Amaji vs Amarjitkor on 5 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/292/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 292 of 1988
 

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


 

AMAJI
ALIAS AMBALAL HIRAJI - Appellant(s)
 

Versus
 

AMARJITKOR
PYARESINGH KHADAN & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
JN JADEJA for
Appellant(s) : 1, 
NOTICE UNSERVED for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 05/08/2011 

 

 
ORAL
ORDER

In
spite of the order dated 06.07.2011, the learned counsel for the
appellant has not taken any action in respect of the unserved
defendants. Hence, appeal stands dismissed.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top