Gujarat High Court High Court

Patel vs Patel on 15 February, 2011

Gujarat High Court
Patel vs Patel on 15 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/444/1982	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 444 of 1982
 

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

 

PATEL
VIHIDAS MOHANDAS SINCE D/D.THROUGH HIS HEIR. & 1 - Appellant(s)
 

Versus
 

PATEL
PRABODHBHAI VIHIDAS - Defendant(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,NOTICE SERVED for Appellant(s) : 2, 
MR VC DESAI
for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. VC Desai is for respondent Patel Prabodhbhai Vihidas.
Appellant No.1 has remained unserved as expired. Therefore, this for
that, appeal has abated. Though notice is served to appellant no.2,
no appearance is filed by any advocate on behalf of appellant no.2.
Today, when matter is called out, no one has remained present for
appellant no.2. Therefore, this appeal stands dismissed for default
qua appellant no.2. There is no order as to costs.

(H.K.

Rathod,J.)

Vyas

   

Top