Gujarat High Court High Court

Mohammed vs Dashrathkumar on 3 February, 2011

Gujarat High Court
Mohammed vs Dashrathkumar on 3 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14775/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14775 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6053 of 2009
 

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


 

MOHAMMED
IQBAL HASIM RANGOONI - Petitioner
 

Versus
 

DASHRATHKUMAR
BABULALJI & 2 - Respondents
 

======================================
Appearance : 
MR
ZUBIN F BHARDA for the Petitioner. 
RULE NOT RECD BACK for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 03/02/2011 

 

 
ORAL
ORDER

This
application is called out twice. On both the occasions learned
advocate appearing on behalf of the applicant has chosen to remain
absent. Hence, the present application is dismissed for
non-prosecution. Rule is discharged. No costs.

[M.R.SHAH,J]

*dipti

   

Top