Gujarat High Court
Manilal vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
SA/62/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 62 of 2000
=========================================================
MANILAL
FULCHAND PARMAR - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Defendant(s)
=========================================================
Appearance :
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,
GOVERNMENT PLEADER for Defendant(s) : 1 -
2.
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 09/05/2011
ORAL
ORDER
The
endorsement on the Board indicates that the notice is unserved as the
appellant expired. Hence, the appeal stands abated.
[K.S.
JHAVERI, J.]
/phalguni/
Top