Gujarat High Court
Devayat vs Kantidevi on 16 December, 2010
Gujarat High Court Case Information System
Print
FA/131/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 131 of 1994
=========================================================
DEVAYAT
HAMIR - Appellant(s)
Versus
KANTIDEVI
RAJKUMARSINH & 6 - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,UNSERVED-EXPIRED (N) for Appellant(s) : 1,
NOTICE
UNSERVED for Defendant(s) : 1,5 - 6.
MS NITA U BHATT for
Defendant(s) : 2,
MR UDAY R BHATT for Defendant(s) : 2,
NOTICE
SERVED for Defendant(s) : 3, 7,
MS SONAL D VYAS for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/12/2010
ORAL
ORDER
The
appellant is private party. Name of Government Pleader is wrongly
shown.
In
view of death of appellant the appeal stands abated and is
accordingly disposed of.
(K.S.JHAVERI,
J.)
(ila)
Top