Gujarat High Court High Court

Chandulal vs Shah on 28 January, 2011

Gujarat High Court
Chandulal vs Shah on 28 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2263/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2263 of 1987
 

 


 

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


 

CHANDULAL
TEJPAL & 1 - Appellant(s)
 

Versus
 

SHAH
MAFATLAL MANILAL KANTHRAVIVALA & 1 - Defendant(s)
 

=========================================
 
Appearance : 
MR
ARVINDKUMAR SHAH for
Appellant(s) : 1 - 2. 
MR MC SHAH for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/01/2011 

 

 
ORAL
ORDER

The
present appeal arises out of the impugned judgment and decree passed
by the learned City Civil Court, Ahmedabad in Civil Suit No.
2117/1980 decreeing the suit partly in favour of the original
plaintiff for a sum of Rs. 6000/- as the principal amount with
interest. In view of death of Shri Arvindkumar Shah, learned
advocate appearing on behalf of the appellants, Registry was directed
to issue notice upon the appellants and it is reported that notice
upon the appellants are unserved due to the shop being closed before
twenty years. Under the circumstances, it is not possible for the
Registry to serve the appellants. Even notice upon respondent no. 2
is also still unserved. Hence, the present First Appeal is dismissed
for non-prosecution. Notice is discharged.

(M.R.

SHAH, J.)

siji

   

Top