Gujarat High Court
Amaji vs Amarjitkor on 5 August, 2011
Gujarat High Court Case Information System
Print
FA/292/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 292 of 1988
=========================================================
AMAJI
ALIAS AMBALAL HIRAJI - Appellant(s)
Versus
AMARJITKOR
PYARESINGH KHADAN & 1 - Defendant(s)
=========================================================
Appearance :
MR
JN JADEJA for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 05/08/2011
ORAL
ORDER
In
spite of the order dated 06.07.2011, the learned counsel for the
appellant has not taken any action in respect of the unserved
defendants. Hence, appeal stands dismissed.
[K.S.
JHAVERI, J.]
/phalguni/
Top