Gujarat High Court
Government vs Amarshi on 24 December, 2010
Gujarat High Court Case Information System
Print
SA/82/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 82 of 1998
To
SECOND
APPEAL No. 84 of 1998
=========================================================
GOVERNMENT
OF GUJARAT & 1 - Appellant(s)
Versus
AMARSHI
HIRABHAI - Defendant(s)
=========================================================
Appearance
:
MS
SACHI MATHUR AGP for Appellant(s) : 1 - 2.
MR RM CHHAYA for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/12/2010
ORAL
ORDER
In
respect to Second Appeal no. 82/98, respondent employee has expired.
Therefore, it remained unserved. Let necessary step is to be taken
by appellant to bring heirs and legal representatives of respondent
employee who expired on or before 28/1/2011.
(H.K.RATHOD,
J)
asma
Top