Gujarat High Court High Court

Chandravadan vs Ajit on 24 December, 2010

Gujarat High Court
Chandravadan vs Ajit on 24 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1152/1985	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1152 of 1985
 

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

 

CHANDRAVADAN
RAMANLAL - Appellant(s)
 

Versus
 

AJIT
KESHAVJI RAMJI & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
UNSERVED for
Appellant(s) : 1, 
MR RK MISHRA for Defendant(s) : 1, 
GOVERNMENT
PLEADER for Defendant(s) : 2, 
None for Defendant(s) : 3 -
4. 
NOTICE SERVED for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/12/2010 

 

 
 
ORAL
ORDER

In
spite of the notice by this Court the appellant could not be served.
Therefore, the present appeal is dismissed for default.

(K.S.JHAVERI,J.)

pawan

   

Top