Gujarat High Court
Pushpakarna vs Pushpakarna on 9 May, 2011
Gujarat High Court Case Information System
Print
SA/116/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 116 of 1997
=========================================================
PUSHPAKARNA
JOSHI LAXMIBAI JAMNADAS - Appellant(s)
Versus
PUSHPAKARNA
JOSHI LILADHAR JEMNADAS & 1 - Defendant(s)
=========================================================
Appearance :
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,
MR MEHUL S SHAH for Defendant(s) : 1,
MR
SURESH M SHAH for Defendant(s) : 1,
NOTICE SERVED for Defendant(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 09/05/2011
ORAL
ORDER
The
endorsement on the Board indicates that the notice is unserved as the
appellant expired. Hence, the appeal stands abated.
[K.S.
JHAVERI, J.]
/phalguni/
Top