Gujarat High Court High Court

Sudhaben vs General on 10 November, 2008

Gujarat High Court
Sudhaben vs General on 10 November, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/176319/1988	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1763 of 1988
 

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

 

SUDHABEN
WD/O ASHOK SHANTILAL MAHIDA & 4 - Appellant(s)
 

Versus
 

GENERAL
MANAGER, - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1
- 4.UNSERVED-EXPIRED (N) for
Appellant(s) : 5, 
MR
HARDIK C RAWAL for
Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/11/2008 

 

ORAL
ORDER

Heard
learned advocate Ms. Archana Patel for learned advocate Mr. Hardik C.
Rawal appearing on behalf of respondent.

This
appeal is filed by original claimant Sudhaben widow of Ashok
Shantilal Mahida and others against ST Corporation. This Court has
issued notice on 12th May 2008 made it returnable on 28th
July 2008 which has been received by appellant Nos.1 to 4 and for
appellant No.5 ? Shantilal Mahida, notice remained unserved as
expired. Therefore, no appearance is filed by appellants after
receiving the notice from this Court.

In
view of these facts, though notices are served to appellants, but,
not remained personally present before this Court when the matter is
called out or no appearance is filed by appellants on their behalf.
Therefore, appeal is dismissed.

[H.K.

RATHOD, J.]

#Dave

   

Top