Gujarat High Court
State vs Babubhai on 15 February, 2011
Gujarat High Court Case Information System
Print
FA/1340/1980 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1340 of 1980
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
BABUBHAI
RANCHHODBHAI MISTRY - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
(MR JJ SHAH) for Defendant(s) : 1,
NOTICE
UNSERVED for Defendant(s) : 1.2.1,1.2.2 - 2.
NOTICE SERVED for
Defendant(s) : 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/02/2011
ORAL
ORDER
It
appears that the original respondent No.1/1 – Babubhai Ranchhodbhai
has expired. Hence, S.O.
to 7/3/2011,
so as to enable the appellant to take step to being the heirs of
respondent No.1/1 Babubhai Ranchhodbhai on record. The appellant may
also inquire with respect to the status of the respondent No.1/2 –
Parvatiben wd/o. Ranchhodbhai Motibhai, as to whether she is alive
or not.
[M.R.
SHAH, J.]
rafik
Top