Gujarat High Court High Court

Rasul vs Chhani on 15 September, 2010

Gujarat High Court
Rasul vs Chhani on 15 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/346/1982	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 346 of 1982
 

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

RASUL
ABHRAM DELETED - Appellant(s)
 

Versus
 

CHHANI
NAGAR PANCHAYAT - Defendant(s)
 

=========================================
 
Appearance : 
(MR
BH MEHTA) for
Appellant(s) : 1,DELETED for Appellant(s) : 1.2.1 UNSERVED-EXPIRED
(N) for Appellant(s) : 1.2.2, 1.2.4, 1.2.5,1.2.6 MR SK BUKHARI for
Appellant(s) : 1.2.3, 1.2.6,1.2.7  
UNSERVED-EXPIRED (N) for
Defendant(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
ORAL
ORDER

This
Second Appeal is filed by the Chhani Masjid Trust through its
trustees. It appears that some of the appellants have expired and it
seems that other trustees appellants are not interested in
proceeding with the matter. Hence, dismissed for default. Appellants
are at liberty to approach this Court in case of difficulty.

[M.D.Shah,
J.]

satish

   

Top