Gujarat High Court
Ghanshyambhai vs Chandrakantaben on 27 January, 2011
Gujarat High Court Case Information System
Print
FA/1659/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1659 of 1984
=========================================================
GHANSHYAMBHAI
RATILAL BHATT - Appellant(s)
Versus
CHANDRAKANTABEN
& 5 - Defendant(s)
=========================================================
Appearance
:
MR
RN SHAH for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Defendant(s) : 1 -
5.
NOTICE SERVED for Defendant(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/01/2011
ORAL
ORDER
Learned Advocate
Mr.R.N.Shah for the appellant states that on account of lapse of
time, the appeal has become infractuous. The appeal is disposed of
accordingly.
(Ravi
R.Tripathi, J.)
*Shitole
Top