Gujarat High Court
Chitrabai vs Unknown on 2 August, 2010
Gujarat High Court Case Information System
Print
MCAST/171/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 171 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 1649 of 2004
=========================================================
CHITRABAI
WD/O ANAND LALA MALI & 5 - Applicant(s)
Versus
PUNNA
VELAIYUDAN DEVDASAN . & 4 - Opponent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1 - 6.
None for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2010
ORAL
ORDER
Learned
advocate Mr.M.T.M. Hakim states that he has written a letter by
Registered Post Acknowledgment Due to his counterpart so as to see
that the claimant comes and affirms the present application. Neither
his counterpart has responded nor the claimant has contacted
Mr.Hakim.
The
learned advocate pleads no instructions. The matter is dismissed
accordingly.
(RAVI
R. TRIPATHI, J.)
karim
Top