Gujarat High Court High Court

Kantaben vs Rameshbhai on 6 April, 2011

Gujarat High Court
Kantaben vs Rameshbhai on 6 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/12/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SECOND
APPEAL No. 12 of 1998
 

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


 

KANTABEN
W/O PARSHOTTAMBHAI CHAUHAN - Appellant(s)
 

Versus
 

RAMESHBHAI
CHIMANLAL SHAH & 2 - Defendant(s)
 

=======================================================
Appearance : 
MR
DC DAVE for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7  
MR GIRISH D BHATT for Defendant(s) : 1 -
3. 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 06/04/2011 

 

ORAL
ORDER

This
matter has been adjourned repeatedly. Learned counsel, Mr.Dhaval Dave
has filed note today though in fact on earlier occasion, it was
conveyed and impressed upon that suitable letter may be addressed or
appropriate note may be placed on record if his client is not
interested. Therefore, today note/letter addressed to the Registrar,
High Court of Gujarat, Ahmedabad is sought to be placed on record
stating that the client has taken away papers on 23rd
March, 2011.

Thus,
when it has been taken recently, client is very much aware about the
fact and, therefore, no notice is required to be issued. This note is
taken on record. The matter is adjourned to 21 st
April, 2011 to enable the client/appellant to engage the
advocate to represent him, failing which, appropriate order will be
passed, which is already informed to the learned counsel Mr.Dhaval
Dave, who in turn may communicate his client.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top