Gujarat High Court High Court

Shankerji vs Shivaji on 14 September, 2010

Gujarat High Court
Shankerji vs Shivaji on 14 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/180/1983	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 180 of 1983
 

 


 

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

SHANKERJI
L VAGHELA - Appellant(s)
 

Versus
 

SHIVAJI
C VAGHELA - Defendant(s)
 

=========================================
 
Appearance : 
NOTICE
UNSERVED for
Appellant(s) : 1, 
MR AJ PATEL for Defendant(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
ORAL
ORDER

Mr.M.I.Patel,
learned Advocate has passed away since long. In this circumstances,
notice was issued to appellant. However, today, as per office
endorsement, appellant is unserved as he is not residing at the given
address and therefore, it was not possible to serve notice upon
appellant. Hence, this appeal is dismissed. In case of difficulty,
the appellant is at liberty to approach this Court.

[M.D.Shah,
J.]

satish

   

Top