Gujarat High Court High Court

Dhulabhai vs Gujarat on 30 September, 2011

Gujarat High Court
Dhulabhai vs Gujarat on 30 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2364/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2364 of 1992
 

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

 

DHULABHAI
VAKTABHAI DELETED & 7 - Appellant(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
None
for Appellant(s) : None for Petitioner No(s).: for Appellant(s) :
1,UNSERVED-EXPIRED (N) for Appellant(s) : 2,NOTICE SERVED for
Appellant(s) : 3 - 8. 
NOTICE SERVED for Defendant(s) : 1, 3, 
MR
HARDIK C RAWAL for Defendant(s) : 1, 
NOTICE UNSERVED for
Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				Date
: 30/09/2011 

 

 
ORAL
ORDER

Though
Fresh Notice issued to appellant nos. 3 to 8 have been served, they
have remained absent. None has filed their appearance. The
appellants no. 1 & 2 appear to have passed away since long.

Learned
advocate Mr.Archana N.Patel on behalf of Mr.Hardik Raval is present
for respondent no.1.

Considering
above referred circumstances, present First Appeal is hereby
dismissed for want of prosecution.

Office
is directed to return the Record and Proceedings of M.A.C.P
No.209/84 to the concerned District Court.

(G.B.SHAH,J.)

Girish

   

Top