Gujarat High Court
Parmar vs Parmar on 16 March, 2011
Gujarat High Court Case Information System
Print
SA/113/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 113 of 1987
=========================================================
PARMAR
TAKHAJI RAJAJI - Appellant(s)
Versus
PARMAR
BABAJI @ UDAYSING RAJAJI & 3 - Defendant(s)
=========================================================
Appearance
:
NOTICE
NOT RECD BACK for
Appellant(s) : 1,
RULE SERVED for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/03/2011
ORAL
ORDER
Learned
advocate Mr. Poonam Gadhavi states that the appellant has expired on
23.9.1994 and in receipt of the notice issued to the appellant, his
heirs have informed him about the death. He has placed on record
xerox copy of the death certificate issued by the authority. The
death certificate is taken on record.
S.O.
to 8.4.2011.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top