Gujarat High Court
Ramanbhai vs Chandubhai on 8 February, 2011
Gujarat High Court Case Information System
Print
FA/1861/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1861 of 1994
With
FIRST
APPEAL No. 1862 of 1994
=========================================
RAMANBHAI
L. PATEL & 1 - Appellant(s)
Versus
CHANDUBHAI
J. BARIA - Defendant(s)
=========================================
Appearance :
MR
RAJNI H MEHTA for
Appellant(s) : 1,
None for Appellant(s) : 2,
UNSERVED-EXPIRED (R)
for Defendant(s) : 1,
MR UM SHASTRI for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/02/2011
ORAL
ORDER
Stand
over to 21/02/2011 so as to enable the appellants to take steps to
bring the heirs of respondent no. 1 in both the appeals on record.
If by that time, no steps are taken to bring the heirs of respondent
no. 1 on record, the present First Appeals shall be dismissed as
having been abated so far as respondent no. 1 is concerned.
(M.R.
SHAH, J.)
siji
Top