Gujarat High Court High Court

Bogilal vs Joitaram on 14 July, 2008

Gujarat High Court
Bogilal vs Joitaram on 14 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2033/1983	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2033 of 1983
 

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

 

BOGILAL
G SHAH - Appellant(s)
 

Versus
 

JOITARAM
T PATEL - Defendant(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for Appellant(s)
: 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

1. By
this appeal, the appellant has challenged judgment and decree dated
29th April, 1983 passed by City Civil Court, Ahmedabad in
Civil Suit No.45 of 1980 whereby the suit of the appellant was
dismissed.

2. This
appeal is of 1983. Last time, this Court has issued notice to the
appellant as counsel for the appellant has expired. However, said
notice has also remained unserved as the appellant has expired.
Therefore, this appeal is required to be dismissed and the same is
dismissed with no order as to costs.

(K.S.Jhaveri,
J.)

/malek

   

Top