Gujarat High Court
Shankerji vs Shivaji on 14 September, 2010
Gujarat High Court Case Information System
Print
SA/180/1983 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 180 of 1983
=========================================
SHANKERJI
L VAGHELA - Appellant(s)
Versus
SHIVAJI
C VAGHELA - Defendant(s)
=========================================
Appearance :
NOTICE
UNSERVED for
Appellant(s) : 1,
MR AJ PATEL for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/09/2010
ORAL
ORDER
Mr.M.I.Patel,
learned Advocate has passed away since long. In this circumstances,
notice was issued to appellant. However, today, as per office
endorsement, appellant is unserved as he is not residing at the given
address and therefore, it was not possible to serve notice upon
appellant. Hence, this appeal is dismissed. In case of difficulty,
the appellant is at liberty to approach this Court.
[M.D.Shah,
J.]
satish
Top