Gujarat High Court Case Information System
Print
FA/198619/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1986 of 1996
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SAMPATLAL
SHITALDIN SINCE DIED HIS LEGAL HEIRS & 1 - Defendant(s)
=========================================================
Appearance
:
Mrs.
VS Pathak, AGP for
Appellant(s) : 1,
None for Defendant(s) : 1,
NOTICE SERVED for
Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/04/2009
ORAL
ORDER
Heard
learned AGP Mrs. VS Pathak for appellant State of Gujarat through
Collector, Panchmahals at Godhra.
In
this appeal, copy of award is not produced on record by the
appellant, therefore, sufficient time is granted by this court to
appellant for producing copy of award on record. On last occasion,
learned AGP Mrs. Pathak requested for time and also requested to
notify this appeal along with First Appeal No. 2158 to 2160 of 1992
by submitting that in that group of appeals, copy of award is
produced by appellant. This Court has accordingly passed order
directing registry of this Court to notify this appeal along with
First Appeal No. 2158 to 2160 of 1992 on 8.4.2009. Today, Registry
of this Court has filed note to the effect that the First Appeal
No. 2158 to 2160 of 1992 are not traceable in the department though
strenuous efforts have been made by the registry.
In
view of this back ground, this appeal is dismissed for default only
on the ground that the copy of award is not produced by the
appellant though more than twelve years have passed. Therefore, this
appeal stands dismissed for default.
(H.K.
Rathod,J.)
Vyas
Top