Gujarat High Court High Court

Fransis vs Rk on 6 April, 2010

Gujarat High Court
Fransis vs Rk on 6 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2340/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2340 of 1998
 

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

 

FRANSIS
D CHRISTIAN - Appellant(s)
 

Versus
 

RK
SHAH & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
GC RAY for
Appellant(s) : 1, 
DELETED for Defendant(s) : 1, 
RULE SERVED for
Defendant(s) : 2, 
MR HASMUKH THAKKER for Defendant(s) :
2, 
UNSERVED-EXPIRED (R) for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

On
27/3/2009, this Court (Coram:H.K.Rathod, J.) has passed following
order:

It
is a matter of the year 1998 wherein respondent no.3 has remained
unserved as expired. No steps have been taken by appellant till this
date though more than ten years have passed. Therefore, in view of
inaction on the part of appellant, this matter is dismissed for
default.

Thereafter
by order dated 13/5/2009, the aforesaid order dated 27/3/2009 was
recalled and the First Appeal was restored to the original file.

Even
after the said order dated 13/5/2009 restoring the appeal, when the
appeal is taken up for hearing today, the appellant or advocate for
the appellant has not remained present. Hence, the appeal is
dismissed for non prosecution.

(K.M.THAKER,
J.)

(ila)

   

Top