Gujarat High Court High Court

Parmar vs Parmar on 16 March, 2011

Gujarat High Court
Parmar vs Parmar on 16 March, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/113/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 113 of 1987
 

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

 

PARMAR
TAKHAJI RAJAJI - Appellant(s)
 

Versus
 

PARMAR
BABAJI @ UDAYSING RAJAJI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
NOT RECD BACK for
Appellant(s) : 1, 
RULE SERVED for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Poonam Gadhavi states that the appellant has expired on
23.9.1994 and in receipt of the notice issued to the appellant, his
heirs have informed him about the death. He has placed on record
xerox copy of the death certificate issued by the authority. The
death certificate is taken on record.

S.O.

to 8.4.2011.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top