Gujarat High Court
Vyas vs Suleman on 18 January, 2011
Gujarat High Court Case Information System
Print
FA/1237/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1237 of 1992
=========================================================
VYAS
LILADHAR PITAMBERBHAI & 5 - Appellant(s)
Versus
SULEMAN
MUASBHAI & 5 - Defendant(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Appellant(s) : 1 - 6.
NOTICE SERVED for Defendant(s) : 1, 3,
5,
NOTICE UNSERVED for Defendant(s) : 2,
None for Defendant(s)
: 4,
MR PF MAKWANA for Defendant(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/01/2011
ORAL
ORDER
Despite
the earlier order dtd.16/12/2010, no steps are taken by the learned
counsel for the appellants to serve the unserved respondent No.2.
Hence considering the earlier order passed by this Court
dtd.16/12/2010, present First Appeal is dismissed QUA
respondent No.2.
[M.R.
SHAH, J.]
rafik
Top