Gujarat High Court
Dhulabhai vs Gujarat on 30 September, 2011
Gujarat High Court Case Information System
Print
FA/2364/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2364 of 1992
=========================================================
DHULABHAI
VAKTABHAI DELETED & 7 - Appellant(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Defendant(s)
=========================================================
Appearance
:
None
for Appellant(s) : None for Petitioner No(s).: for Appellant(s) :
1,UNSERVED-EXPIRED (N) for Appellant(s) : 2,NOTICE SERVED for
Appellant(s) : 3 - 8.
NOTICE SERVED for Defendant(s) : 1, 3,
MR
HARDIK C RAWAL for Defendant(s) : 1,
NOTICE UNSERVED for
Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 30/09/2011
ORAL
ORDER
Though
Fresh Notice issued to appellant nos. 3 to 8 have been served, they
have remained absent. None has filed their appearance. The
appellants no. 1 & 2 appear to have passed away since long.
Learned
advocate Mr.Archana N.Patel on behalf of Mr.Hardik Raval is present
for respondent no.1.
Considering
above referred circumstances, present First Appeal is hereby
dismissed for want of prosecution.
Office
is directed to return the Record and Proceedings of M.A.C.P
No.209/84 to the concerned District Court.
(G.B.SHAH,J.)
Girish
Top