Gujarat High Court
Patel vs Patel on 29 March, 2011
Gujarat High Court Case Information System
Print
CA/1795/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1795 of 2011
In
FIRST
APPEAL No. 1195 of 1988
=========================================================
PATEL
BHAGWANDAS SHANKERLAL - Petitioner(s)
Versus
PATEL
ISHWARLAL RAMCHAND & 1 - Respondent(s)
=========================================================
Appearance
:
R
C JANI & ASSOCIATE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/03/2011
ORAL
ORDER
Perused
the note filed by the Registry along with a copy or order passed by
this Court in First Appeal No. 1195/1988 on 14/2/2011. By virtue of
said order, the main appeal came to be dismissed for non-prosecution.
When the main appeal does not survive, the instant application stands
disposed of accordingly.
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top