Gujarat High Court Case Information System
Print
CRA/757/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 757 of
1999
=========================================================
SAIYAD
HUSSAIN SAIYAD SALAM - Applicant(s)
Versus
ATMARAM
REVACHAND - Opponent(s)
=========================================================
Appearance
:
MR
AJ MEMON for
Applicant(s) : 1, 1.2.1,1.2.2
MR DIPAK R DAVE for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/11/2010
ORAL
ORDER
Learned
Advocate Mr.AJ Memon is appearing for petitioners. Learned Advocate
Mr. DR Dave is appearing for respondent. It is a matter of 1999.
When the matter is called out, learned Advocate Mr. AJ Memon
appearing for petitioners has not remained present. Today, there is
no leave note or sick note filed by learned advocate Mr. Memon in
registry of this Court. No mention has been made on behalf of learned
advocate Mr.Memon before this Court. Therefore, considering the fact
that this is an old matter, this court is having no option except to
dismiss this matter for default. Accordingly, this civil revision
application is dismissed for default. Rule is discharged. Interim
relief, if any, shall stand vacated. No order as to costs.
(H.K.
Rathod,J.)
Vyas
Top