Gujarat High Court High Court

Gadhavi vs Unknown on 15 April, 2011

Gujarat High Court
Gadhavi vs Unknown on 15 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3500/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3500 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 288 of 2009
 

In
MISC.CIVIL APPLICATION No. 930 of 2008
 

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

 

GADHAVI
JANAKBEN KALYANSINH - Applicant(s)
 

Versus
 

GADHAVI
VIJAYKUMAR PRABHATSINH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SK GADHAVI for
Applicant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/04/2011 

 

ORAL
ORDER

Present
application has been preferred by the applicant – original
petitioner to restore Misc.Civil Application No. 288 of 2009 which
was also filed to restore to Misc.Civil Application No. 930 of 2008,
which was filed in main Special
Civil Application.

Despite
the above, all through out the learned advocate appearing on behalf
of the applicant has chosen to remain absent. Even on last
occasion also, the learned advocate
appearing on behalf of the applicant remained absent and
therefore, it was adjourned to today. Today also when the matter is
called out for hearing, learned
advocate appearing on behalf of the applicant has chosen to
remain absent. Hence present application is dismissed for
non-prosecution.

[M.R.

SHAH, J.]

rafik

   

Top