Gujarat High Court Case Information System
Print
FA/1100/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1100 of 1994
=================================================
RAMLAL
RANCHODLAL NAYAK - Appellant(s)
Versus
AHMEDBHAI
SULEMANBHAI MANSURI & 4 - Defendant(s)
=================================================
Appearance
:
RULE SERVED for Appellant(s) :
1,
NOTICE SERVED for Defendant(s) : 1, 5,
MR HS MUNSHAW for
Defendant(s) : 2,
SERVED BY RPAD - (N) for Defendant(s) : 3,
None
for Defendant(s) : 4,
NOTICE UNSERVED for Defendant(s) : 4.2.1
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 10/10/2011
ORAL
ORDER
I
have perused the order dated 10.5.2011 passed by this court. In
compliance of the same, fresh Notice was issued on the appellant by
this court. Referring the endorsement made by Rajesh Ramlal Nayak,
son of the present appellant, it appears that the appellant Ramlal
Ranchhodlal Nayak has passed away in the year 1996 and accordingly
process server has also made endorsement below the said fresh Notice
dated 17.6.2011. It appears that thereafter the legal heirs of the
deceased Ramlal Ranchhodlal Nayak has not made any efforts to join
them as legal heirs/legal representatives of the deceased Ramlal
Ranchhodlal Nayak. Hence this First Appeal is hereby dismissed as
having become abated.
[G.
B. SHAH, J.]
msp
Top