Gujarat High Court
Union vs Amrutbhai on 19 March, 2010
Gujarat High Court Case Information System
Print
SA/196/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 196 of 2009
with
CIVIL
APPLICATION No.8052 of 2009
=========================================================
UNION
OF INDIA & 1 - Appellant(s)
Versus
AMRUTBHAI
VAJABHAI BHAMBHI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
US BRAHMBHATT for
Appellant(s) : 1 - 2.MR GAURANG H BHATT for Appellant(s) : 2,
None
for Defendant(s) : 1 - 2.
MR RAJESH K SHAH for Defendant(s) :
1.2.1,1.2.2
MR NITIN S PATEL for Defendant(s) : 1.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/03/2010
ORAL
ORDER
Today
this Second Appeal is called out twice, however, on both the
occasions, the learned advocates appearing on behalf of the
appellants are absent. Hence, the Second Appeal is dismissed for
default. Consequently, Civil Application for stay is also dismissed.
[M.R.
SHAH, J.]
Before
the above order could be signed, learned advocate appearing on behalf
of the appellants requested to restore the matters. Hence, at the
oral request of the learned advocate appearing on behalf of the
appellants, matters are restored to file. S.O. to 31/3/2010.
[M.R.
SHAH, J.]
rafik
Top