Gujarat High Court High Court

Ramanbhai vs Chandubhai on 8 February, 2011

Gujarat High Court
Ramanbhai vs Chandubhai on 8 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1861/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1861 of 1994
 

With


 

FIRST
APPEAL No. 1862 of 1994
 

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


 

RAMANBHAI
L. PATEL & 1 - Appellant(s)
 

Versus
 

CHANDUBHAI
J. BARIA - Defendant(s)
 

=========================================
 
Appearance : 
MR
RAJNI H MEHTA for
Appellant(s) : 1,                                                    
                None for Appellant(s) : 2, 
UNSERVED-EXPIRED (R)
for Defendant(s) : 1, 
MR UM SHASTRI for Defendant(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Stand
over to 21/02/2011 so as to enable the appellants to take steps to
bring the heirs of respondent no. 1 in both the appeals on record.
If by that time, no steps are taken to bring the heirs of respondent
no. 1 on record, the present First Appeals shall be dismissed as
having been abated so far as respondent no. 1 is concerned.

(M.R.

SHAH, J.)

siji

   

Top