Gujarat High Court
Mukeshbhai vs Romaben on 1 March, 2011
Gujarat High Court Case Information System
Print
AO/212/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 212 of 2010
=========================================================
MUKESHBHAI
RAMESHBHAI JAMATANI - Appellant(s)
Versus
ROMABEN
KISHORBHAI VADWANI - Respondent(s)
=========================================================
Appearance :
MR
HB DESAI for
Appellant(s) : 1,
MR ABHIJIT P JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/03/2011
ORAL
ORDER
1. This
matter was earlier listed before this Court on 07.02.2011. However,
on that day, it was adjourned at the instance of learned counsel Mr.
H.B. Desai.
2. Thereafter,
the matter was listed on 28.02.2011. On that day, the following order
was passed;
“In
view of the leave note of Mr. Desai, S.O to 01.03.2011.
If
Mr. Desai is not in a position to remain present, he will make
alternative arrangement.”
3. Today,
none was present on behalf of the appellant when the matter was
called out. Hence, the appeal stands dismissed for default. Notice is
discharged.
[K.
S. JHAVERI, J.]
Pravin/*
Top