Gujarat High Court High Court

Saiyed vs Ahmedabad on 11 August, 2008

Gujarat High Court
Saiyed vs Ahmedabad on 11 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/860/1983	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 860 of 1983
 

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

 

SAIYED
ABDULMIYA AHMADMIYA & 3 - Appellant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPN & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
VASUBEN P SHAH for
Appellant(s) : 1
- 4. 
(MR
GN DESAI) for
Defendant(s) : 1
- 2. 
MR
NC SHAH for
Defendant(s) : 3, 
None
for Defendant(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 11/08/2008 

 

 
ORAL
ORDER

This
appeal is directed against the judgment and decree dated 26th
December, 1979, passed in Civil Suit No. 3034 of 1974 by the learned
City Civil Court, Ahmedabad whereby, the said suit was dismissed.

Having
perused the record of the appeal, it transpires that notice under
Section 320 of the Act, was issued upon the appellants-original
plaintiffs, by the respondent-Corporation on 14th
November, 1971. Hence, by efflux of time, the appeal has become
infructuous. The appeal, therefore, stands dismissed has having
become infructuous. Notice is discharged. Ad-interim relief if any,
stands vacated. Liberty to apply in case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top