Gujarat High Court
Adi vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
FA/1322/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1322 of 1997
=========================================================
ADI
D/O BAHECHAR BHALU & HEIR OF DECD. SHAKRAJI GANDAJI -
Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Defendant(s)
=========================================================
Appearance
:
MR
AC GANDHI for
Appellant(s) : 1,
GOVERNMENT PLEADER for Defendant(s) : 1,
NOTICE
SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2011
ORAL
ORDER
On
18th April, 2011, this Court (Coram:- J.C. Upadhyaya,J.)
has passed following order:-
“Mr.AC Gandhi,
ld.advocate for the appellant states that the appellant has expired
and it will take some time to bring on record the heirs and legal
representatives of the appellant. S.O to 12.05.2011.”
2. In spite of earlier
order, even today no application is moved to bring on record the
legal heirs of appellant. Therefore, the appeal abated.
(K.S.JHAVERI,J.)
pawan
Top