Gujarat High Court High Court

Pushpakarna vs Pushpakarna on 9 May, 2011

Gujarat High Court
Pushpakarna vs Pushpakarna on 9 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/116/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 116 of 1997
 

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


 

PUSHPAKARNA
JOSHI LAXMIBAI JAMNADAS - Appellant(s)
 

Versus
 

PUSHPAKARNA
JOSHI LILADHAR JEMNADAS & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1, 
MR MEHUL S SHAH for Defendant(s) : 1, 
MR
SURESH M SHAH for Defendant(s) : 1, 
NOTICE SERVED for Defendant(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 09/05/2011 

 

 
ORAL
ORDER

The
endorsement on the Board indicates that the notice is unserved as the
appellant expired. Hence, the appeal stands abated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top