Gujarat High Court
Legal vs Gujarat on 20 June, 2011
Gujarat High Court Case Information System Print FAST/3992/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL (STAMP NUMBER) No. 3992 of 2010 ========================================================= LEGAL HEIRS OF KHODABHAI POPATBHAI JAYANI, MUKTABEN W/O & 5 - Appellant(s) Versus GUJARAT STATE ROAD TRANSPORT CORPORATION & 1 - Defendant(s) ========================================================= Appearance : MR GAURAV CHUDASAMA for Appellant(s) : 1 - 6. None for Defendant(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 20/06/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
the amount of Court fees has not been paid, though Mr. Chudasama is
present, First Appeal (Stamp) No. 3992 of 2010 shall stand dismissed
for default. Consequently, the interim application, if any, in the
concerned First Appeal shall also not survive and shall stand
disposed of accordingly.
[JAYANT
PATEL, J.]
[J.C.UPADHYAYA,
J.]
mrp
Top