Gujarat High Court High Court

Lalitbhairavajibhaichandel vs Lalit on 4 August, 2011

Gujarat High Court
Lalitbhairavajibhaichandel vs Lalit on 4 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1272/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1272 of 1992
 

With


 

FIRST
APPEAL No. 1630 of 1987
 

 
=========================================================

 

LALITBHAIRAVAJIBHAICHANDEL
- Appellant(s)
 

Versus
 

LALIT
BRIJKISHOR & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
UNSERVED for
Appellant(s) : 1,(MR AG MOMIN) for Appellant(s) : 1, 
NOTICE SERVED
for Defendant(s) : 1 - 3. 
None for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/08/2011
 

COMMON
ORAL ORDER

The
appellant/s could not be served at the given address. Hence, both
the appeals stand dismissed for non-prosecution. No order as to
costs.

(K.S.

Jhaveri, J)

Aakar

   

Top