Gujarat High Court
Bogilal vs Joitaram on 14 July, 2008
Gujarat High Court Case Information System
Print
FA/2033/1983 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2033 of 1983
=========================================================
BOGILAL
G SHAH - Appellant(s)
Versus
JOITARAM
T PATEL - Defendant(s)
=========================================================
Appearance
:
UNSERVED-EXPIRED
(N) for Appellant(s)
: 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2008
ORAL
ORDER
1. By
this appeal, the appellant has challenged judgment and decree dated
29th April, 1983 passed by City Civil Court, Ahmedabad in
Civil Suit No.45 of 1980 whereby the suit of the appellant was
dismissed.
2. This
appeal is of 1983. Last time, this Court has issued notice to the
appellant as counsel for the appellant has expired. However, said
notice has also remained unserved as the appellant has expired.
Therefore, this appeal is required to be dismissed and the same is
dismissed with no order as to costs.
(K.S.Jhaveri,
J.)
/malek
Top