Gujarat High Court
Shah vs Bhagchand on 17 February, 2011
Gujarat High Court Case Information System
Print
SA/180/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 180 of 1985
=========================================================
SHAH
DALICHAND DHANRAJBHAI - Appellant(s)
Versus
BHAGCHAND
MULCHAND KHATRI - Defendant(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,
MS JIRGA D JHAVERI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/02/2011
ORAL
ORDER
The
appellant was earlier represented by learned advocate Mr. PM Raval.
The Court issued notice to the appellant as learned advocate Mr. PM
Raval expired. The notice is served to appellant on 27.9.2010, but
the appellant has neither appeared nor engaged advocate to prosecute
the second appeal. It appears that the appellant is not interested
in prosecuting the matter. Therefore, the second appeal stands
dismissed for want of prosecution. Interim relief, if any, stands
vacated with no order as to costs.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top