Gujarat High Court
Koli vs Koli on 28 June, 2010
Gujarat High Court Case Information System
Print
SA/67/1981 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 67 of 1981
=========================================================
KOLI
BHANUBEN LAXMAN - Appellant(s)
Versus
KOLI
HASMUKH NARAN - Defendant(s)
=========================================================
Appearance
:
MR
JR NANAVATI for
Appellant(s) : 1,
UNSERVED-EXPIRED (N) for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/06/2010
ORAL
ORDER
Heard
the learned advocate Mr. J.R. Nanavati for the appellant.
Considering
the fact that the appellant has expired and heirs of the deceased
appellant are not inclined to proceed with the matter, the appeal
stands abated.
In
view of the aforesaid facts and circumstances of the case, the appeal
stands disposed of as abated.
[H.B.
ANTANI, J.]
pirzada/-
Top