Gujarat High Court High Court

Indrachand vs Samir on 24 July, 2008

Gujarat High Court
Indrachand vs Samir on 24 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

AO/152/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 152 of 2007
 

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

 

INDRACHAND
GUMANMAL NATA - Appellant(s)
 

Versus
 

SAMIR
SINGH CHATRASINH VAGHELA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Appellant(s) : 1, 
MR
SUNIL S JOSHI for
Respondent(s) : 1, 
RULE
UNSERVED for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

None
appears for the appellant or the respondents. This appeal from order
is of the year 2007. However, in the interest of justice and as a
last chance, the matter stands adjourned to 31st July,
2008. To be placed on first board. On that day irrespective of sick
note or leave note of any of the learned advocates appearing for the
respective parties and/or non-availability of any of the learned
advocates appearing for the respective parties, the appeal will be
proceeded further ex-parte.

(
M.R. SHAH, J. )

syed/

   

Top