Gujarat High Court
Chandravadan vs Ajit on 24 December, 2010
Gujarat High Court Case Information System
Print
FA/1152/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1152 of 1985
=========================================================
CHANDRAVADAN
RAMANLAL - Appellant(s)
Versus
AJIT
KESHAVJI RAMJI & 4 - Defendant(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Appellant(s) : 1,
MR RK MISHRA for Defendant(s) : 1,
GOVERNMENT
PLEADER for Defendant(s) : 2,
None for Defendant(s) : 3 -
4.
NOTICE SERVED for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/12/2010
ORAL
ORDER
In
spite of the notice by this Court the appellant could not be served.
Therefore, the present appeal is dismissed for default.
(K.S.JHAVERI,J.)
pawan
Top