Gujarat High Court Case Information System
Print
SA/64/1989 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 64 of 1989
=========================================================
SYEDNA-VA-MAULANA
MOHAMMED BURHANUDDIN SAHEB & 1 - Appellant(s)
Versus
NARAYANBHAI
JESANGBHAI - Defendant(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,UNSERVED-EXPIRED (N) for Appellant(s) : 2,
NOTICE
SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 28/09/2010
ORAL
ORDER
It
appears that on account of death of learned advocate appearing for
the appellants, a notice was issued informing the appellants about
death of their advocate. It also appears that notice was served to
appellant No.1 but returned unserved with the endorsement that
appellant No.2 has expired. Despite service of notice to appellant
No.1, none has appeared to prosecute the Second Appeal.
It
also appears that notice was served to respondent but none appeared
for him.
In
view of above, the Second Appeal stands dismissed for want of
prosecution for appellant No.1 and it stands abated for appellant
No.2. The Second Appeal is disposed of accordingly with no order as
to costs.
(
BANKIM N. MEHTA, J. )
syed/
Top