Gujarat High Court Case Information System
Print
FA/1187/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1187 of 2007
=========================================================
DINESHBHAI
NANDLAL & 3 - Appellant(s)
Versus
MUNICIPAL
COMMISSIONER - Defendant(s)
=========================================================
Appearance
:
MR
VC JADAWALA for
Appellant(s) : 1
- 4.
None
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Today,
the Court could have dismissed this appeal for want of prosecution
as Mr. V.C. Jadawala, learned counsel appearing for the applicant is
absent when the matter is called out. Earlier also, this appeal was
dismissed for want of prosecution and ultimately, it came to be
restored.
We
are of the view that one more opportunity should be given to the
appellant, because, for the reasons which are not known to the party,
the appellant should not suffer. In the ultimate interest of justice,
the matter is adjourned to 29th September, 2008. No
adjournment on that day.
[C.K.
BUCH, J.] [H.B. ANTANI, J.]
pirzada/-
Top