Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SA/47/1992	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SECOND
APPEAL No. 47 of 1992
 
 
 
=========================================================
 
BHACHIBEN
DAUD KAJADIA - Appellant(s)
 
Versus
 
UMAR
SUMAR BAPDANI - Defendant(s)
 
=========================================================
 
Appearance
: 
MR
KG SHETH for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
MR JV MEHTA for Defendant(s) :
1, 
=========================================================
 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	
 
 
 
 
Date
: 16/11/2010 
 
 
 
ORAL
ORDER
	In
this matter, learned Advocate Mr.KG Sheth is appearing for appellants
and learned Advocate Mr. JV Mehta is appearing for respondents. List
has been revised twice. Either of advocate has not remained present
on both occasions. Today, learned Advocate Mr.Sheth and learned
Advocate Mr.Mehta has not filed any leave note or sick note and no
advocate has made mention on their behalf. Therefore,this being a
very old matter of 1992, this Court is, having no option but to
dismiss this matter for default. Accordingly, this matter is
dismissed for default. Interim relief, if any, granted in this matter
shall stand vacated with no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top