Gujarat High Court High Court

Bai vs Harshadbhai on 16 September, 2010

Gujarat High Court
Bai vs Harshadbhai on 16 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/472/1980	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 472 of 1980
 

 
=========================================
 

BAI
LALITAGAURI AMBALAL & 1 - Appellant(s)
 

Versus
 

HARSHADBHAI
PRANSHANKAR & 8 - Defendant(s)
 

=========================================
 
Appearance : 
MR
YOGESH S LAKHANI for
Appellant(s) : 1 - 2. 
MR JD AJMERA for Defendant(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4  
-
for Defendant(s) : 3 - 6. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/09/2010 

 

ORAL
ORDER

Though
it is within the knowledge of appellants that appellant no.1 has
expired, still appellants have not taken any steps to bring legal
heirs on record in the Second Appeal. This matter is very old. Today,
when the matter is called out, learned Advocate for the appellants is
not present. It seems that appellants are not interested in
proceeding with the matter. Hence dismissed for want of prosecution.

[M.D.Shah,
J.]

satish

   

Top