Gujarat High Court Case Information System
Print
FA/3703/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3703 of 1996
=========================================
MASHRUBHAI
RAMSANGBHAI RAJPUT - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Defendant(s)
=========================================
Appearance
:
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,
MS VH PATHAK, AGP for Defendant(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/01/2011
ORAL
ORDER
The
present First Appeal arise out of the judgment and decree dated
30/04/1993 passed by the learned Civil Judge (Senior Division),
Dhrangadhra in Special Civil Suit No. 14/1989. The appellant was
represented through Shri S.D. Patel, learned advocate but as the
learned advocate appearing on behalf of the appellant expired,
Registry was directed to issue fresh notice upon the appellant.
Accordingly, notice to the appellant has been sent and it is reported
that the sole appellant has expired before 10 years. No steps are
taken to bring the heirs of the original appellant on record. Hence,
the present appeal is dismissed as having become abated.
(M.R.
SHAH, J.)
siji
Top