Gujarat High Court
Rasul vs Chhani on 15 September, 2010
Gujarat High Court Case Information System
Print
SA/346/1982 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 346 of 1982
=========================================
RASUL
ABHRAM DELETED - Appellant(s)
Versus
CHHANI
NAGAR PANCHAYAT - Defendant(s)
=========================================
Appearance :
(MR
BH MEHTA) for
Appellant(s) : 1,DELETED for Appellant(s) : 1.2.1 UNSERVED-EXPIRED
(N) for Appellant(s) : 1.2.2, 1.2.4, 1.2.5,1.2.6 MR SK BUKHARI for
Appellant(s) : 1.2.3, 1.2.6,1.2.7
UNSERVED-EXPIRED (N) for
Defendant(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/09/2010
ORAL
ORDER
This
Second Appeal is filed by the Chhani Masjid Trust through its
trustees. It appears that some of the appellants have expired and it
seems that other trustees appellants are not interested in
proceeding with the matter. Hence, dismissed for default. Appellants
are at liberty to approach this Court in case of difficulty.
[M.D.Shah,
J.]
satish
Top