Gujarat High Court High Court

Rabari vs Rabari on 29 September, 2011

Gujarat High Court
Rabari vs Rabari on 29 September, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/86/1988	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 86 of 1988
 

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


 

RABARI
CHEHRA KHODA DIED & 2 - Appellant(s)
 

Versus
 

RABARI
AMARBEN D/O JALA DEVRAJ & 5 - Defendant(s)
 

=========================================================
 
Appearance : 
NOTICE
NOT RECD BACK for
Appellant(s) : 1,None for Appellant(s) : None for Petitioner No(s).:
for Appellant(s) : 2,NOTICE SERVED for Appellant(s) : 2.2.1, 2.2.2,
2.2.3,2.2.4 - 3. 
NOTICE SERVED for Defendant(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

It
appears from the record of the case that earlier learned advocate
Mr S.K Jhaveri was appearing for the appellants. The Court issued
notice to the appellants on account of death of Mr Jhaveri. The
notice issued to the appellants Nos 2/1 to 2/4 and appellant no. 3
are duly served. It also appears that appellant No. 1 Rabari Kurshi
Chehra died during the pendency of the litigation on 27th
January 1982. It also appears that respondents though served have
chosen not to appear and contest the Second Appeal.

In
view of above, it appears that the appellants are not interested in
prosecuting the Second Appeal. Therefore the Second Appeal stands
dismissed for default. Interim relief granted earlier stands vacated
with no order as to costs.

(B.N.

Mehta,J.)

mary//

   

Top