Gujarat High Court
Sardar vs J on 4 March, 2010
Gujarat High Court Case Information System
Print
FA/429/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 429 of 1990
=========================================================
SARDAR
SAROVAR NARMADA NIGAM LTD. - Appellant(s)
Versus
J
C PATEL & 1 - Defendant(s)
=========================================================
Appearance
:
MR
UDAYAN P VYAS FOR BHARAT J SHELAT
for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
MR PR
THAKKAR for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Mr.Udayan
P.Vyas, learned counsel for the appellant submits that the appellant
had already taken away the papers and they have no instructions to
appear. Accordingly, the appeal is dismissed for non-prosecution.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top