Gujarat High Court
Legal vs Gujarat on 20 June, 2011
Gujarat High Court Case Information System
Print
FAST/3992/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 3992 of
2010
=========================================================
LEGAL
HEIRS OF KHODABHAI POPATBHAI JAYANI, MUKTABEN W/O & 5 -
Appellant(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Defendant(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Appellant(s) : 1 - 6.
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/06/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
the amount of Court fees has not been paid, though Mr. Chudasama is
present, First Appeal (Stamp) No. 3992 of 2010 shall stand dismissed
for default. Consequently, the interim application, if any, in the
concerned First Appeal shall also not survive and shall stand
disposed of accordingly.
[JAYANT
PATEL, J.]
[J.C.UPADHYAYA,
J.]
mrp
Top