Gujarat High Court High Court

Mashrubhai vs State on 10 January, 2011

Gujarat High Court
Mashrubhai vs State on 10 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3703/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3703 of 1996
 

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


 

MASHRUBHAI
RAMSANGBHAI RAJPUT - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Defendant(s)
 

=========================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1, 
MS VH PATHAK, AGP for Defendant(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/01/2011 

 

 
 
ORAL
ORDER

The
present First Appeal arise out of the judgment and decree dated
30/04/1993 passed by the learned Civil Judge (Senior Division),
Dhrangadhra in Special Civil Suit No. 14/1989. The appellant was
represented through Shri S.D. Patel, learned advocate but as the
learned advocate appearing on behalf of the appellant expired,
Registry was directed to issue fresh notice upon the appellant.
Accordingly, notice to the appellant has been sent and it is reported
that the sole appellant has expired before 10 years. No steps are
taken to bring the heirs of the original appellant on record. Hence,
the present appeal is dismissed as having become abated.

(M.R.

SHAH, J.)

siji

   

Top