Gujarat High Court
========================================= vs Unserved-Expired (N) For on 4 May, 2011
Gujarat High Court Case Information System
Print
SA/37/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 37 of 2011
=========================================
JESA
BHOJA & 1
Versus
KHAT
KADVA KARA & 2
=========================================
Appearance
:
MS AMRITA AJMERA for
Appellant(s) : 1 - 2.
UNSERVED-EXPIRED (N) for Defendant(s) :
1,
NOTICE SERVED for Defendant(s) : 2 - 3.
MR ASHISH M DAGLI
for Defendant(s) : 2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 04/05/2011
ORAL
ORDER
It
appears that the respondent No.1 has expired. Ms.Amrita Ajmera,
learned advocate for the appellants states that she has already move
an application for bringing legal heirs of the deceased respondent
No.1 on record, however, the same is not being circulated, on the
objection having been raised by the Registry that the copy of the
death certificate of the deceased has not been produced. Let the
Civil Application be listed along with this Second Appeal on board on
6th May, 2011.
[
BELA TRIVEDI, J. ]
vijay
Top