Gujarat High Court High Court

Syedna-Va-Maulana vs Narayanbhai on 28 September, 2010

Gujarat High Court
Syedna-Va-Maulana vs Narayanbhai on 28 September, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/64/1989	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 64 of 1989
 

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

 

SYEDNA-VA-MAULANA
MOHAMMED BURHANUDDIN SAHEB & 1 - Appellant(s)
 

Versus
 

NARAYANBHAI
JESANGBHAI - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1,UNSERVED-EXPIRED (N) for Appellant(s) : 2, 
NOTICE
SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

It
appears that on account of death of learned advocate appearing for
the appellants, a notice was issued informing the appellants about
death of their advocate. It also appears that notice was served to
appellant No.1 but returned unserved with the endorsement that
appellant No.2 has expired. Despite service of notice to appellant
No.1, none has appeared to prosecute the Second Appeal.

It
also appears that notice was served to respondent but none appeared
for him.

In
view of above, the Second Appeal stands dismissed for want of
prosecution for appellant No.1 and it stands abated for appellant
No.2. The Second Appeal is disposed of accordingly with no order as
to costs.

(
BANKIM N. MEHTA, J. )

syed/

   

Top