Gujarat High Court Case Information System
Print
FA/544/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 544 of 1999
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
Versus
BABULAL
CHIMANLAL THAKKAR - Defendant(s)
=========================================================
Appearance :
MR
RM CHHAYA for
Appellant(s) : 1,
DS AFF.NOT FILED (N) for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/12/2010
ORAL
ORDER
1. Mr.
R.M. Chhaya, learned counsel for the appellant, states that the
respondent herein is not available at the address shown in the title
cause of the memo of appeal. He, therefore, submitted that the appeal
may be disposed of by granting a liberty to the appellant-Corporation
to initiate necessary legal steps as may be available to the
appellant under the law.
2. In
view of the above statement made by learned counsel Mr. Chhaya and
since the respondent herein could not be served, no fruitful purpose
would be served by keeping the matter pending. Hence, with a liberty
to the appellant to initiate appropriate legal action, as directed by
the trial Court concerned, this appeal stands disposed of. No order
as to costs.
[K.
S. JHAVERI, J.]
Pravin/*
Top