Gujarat High Court High Court

Nadiad vs Raysanghbhai on 25 July, 2011

Gujarat High Court
Nadiad vs Raysanghbhai on 25 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/482/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 482 of 1993
 

To


 

FIRST
APPEAL No. 487 of 1993
 
 
=========================================


 

NADIAD
NAGAR PALIKA - Appellant(s)
 

Versus
 

RAYSANGHBHAI
KISHABHAI & 2 - Defendant(s)
 

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


 

Appearance
: 
MR MEHUL
SHARAD SHAH for
Appellant(s) : 1, 
MR GM AMIN for Defendant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 2, 
Mr JANAK RAVAL, AGP for Defendant(s)
: 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/07/2011 

 

 
COMMON
ORAL ORDER

1. On
22.03.2011, this Court has passed following order:

” Endorsement
in the cause-list reveals that in F.A.No.487 of 1993, notice could
not be served to respondent No.1, as he is reported to have expired.
Mr.D.K.Chaudhari, ld.advocate for Mr.M.S.Shah, ld.advocate for the
appellants states that necessary steps shall be taken to bring on
record the heirs and legal representatives of deceased respondent
No.1 and for that purpose, he seeks some time. S.O to 06.04.2011.”

2. Counsel
for the appellant was to take action before 06.04.2011 but no actions
are taken. Therefore, First Appeal No. 487 of 1993 stands abated and
the same stands disposed of. All other appeals to come up for final
hearing on 01.08.2011.

[K.S.JHAVERI,
J.]

JYOTI

   

Top