Gujarat High Court
Halimaben vs Shakinaben on 16 September, 2010
Gujarat High Court Case Information System
Print
SA/133/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 133 of 1984
=========================================
HALIMABEN
ABDULA PIRMOHMAD & 1 - Appellant(s)
Versus
SHAKINABEN
- Defendant(s)
=========================================
Appearance :
for
Appellant(s) : 1,NOTICE UNSERVED for Appellant(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8 - 2.
None for Defendant(s)
: 1,
MR VIPUL S MODI for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/09/2010
ORAL
ORDER
In
this matter as learned Advocate for the appellant expired, notice was
issued to the appellants. As per office endorsement appellants are
not residing at the given address. In view of above, there is no
possibility to serve notice to the appellants. Hence, dismissed for
default. Appellants are at liberty to revive this appeal in case of
difficulty.
[M.D.Shah,
J.]
satish
Top