Gujarat High Court Case Information System
Print
SA/134/1983 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 134 of 1983
=========================================
CHANDUBHAI
RAMBHAI PATEL & 3 - Appellant(s)
Versus
VALAND
BECHARBHAI DHULABHAI -DIED & 2 - Defendant(s)
=========================================
Appearance
:
MR NS DESAI
for Appellant(s) : 1 -
4.
None for Defendant(s) : 1, 3,
UNSERVED-EXPIRED (N) for
Defendant(s) : 2,
NOTICE UNSERVED for Defendant(s) : 3.2.1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 28/07/2010
ORAL
ORDER
Mr.
N. S. Desai, learned advocate appearing for the appellants/original
defendants submits that out of the 4 appellants 2 appellants have
already expired and one appellant is residing elsewhere. Only one
appellant is residing in the suit premises. So far as the
respondents are concerned, the respondent no.1 has already expired
and respondent no.2 has recently expired and his legal heirs are not
brought on record. Even the respondent no.3 has expired during the
pendency of the suit and respondent no.3 (a) is the daughter of
respondent no.3 i.e. Valand Dhulabhai Bhalabhai.
He
has further submitted that the dispute is likely to be settled
between the surviving parties. Considering the facts that the
matter is very old and considering the further fact that the matter
is likely to be settled, this Second Appeal is disposed of without
expressing any opinion on the issues involved in this Second Appeal.
Liberty is however, reserved to the appellants to approach this
Court, in case of any difficulty.
(K.A.
PUJ, J.)
Pankaj
Top