Gujarat High Court
Harpal vs Rubi on 24 March, 2011
Gujarat High Court Case Information System Print CR.RA/78420/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 784 of 2007 ========================================================= HARPAL SINGH PRITAM SINGH CHABADA - Applicant(s) Versus RUBI HARPAL SINGH CHABDA & 1 - Respondent(s) ========================================================= Appearance : MR NISHITH P THAKKAR for Applicant(s) : 1, MS REKHA H KAPADIA for Respondent(s) : 1, MR MAULIK NANAVATI ADDL PUBLIC PROSECUTOR for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 04/02/2009 ORAL ORDER
None
present for the petitioner even as the matter was called out thrice
during the course of the day. Hence dismissed for default. Since
respondent No.1 has been required to remain personally present of and
on and she is personally present even today, the petitioner is
ordered to pay, by way of costs, Rs.5000/- to respondent No.1 within
two weeks. Notice is accordingly discharged.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top