Gujarat High Court Case Information System
Print
FA/514/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 514 of 1987
=========================================================
HAJIBABU
NABIBAX & 2 - Appellant(s)
Versus
AMARSHER
JARMASKHAN PATHAN & 3 - Defendant(s)
=========================================================
Appearance
:
MRAJMEMON
for
Appellant(s) : 1 - 3.
None for Defendant(s) : 1,3 - 4.
DELETED
for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/07/2011
ORAL
ORDER
On
22.07.2011, this Court passed the following order:
“Mr
A.J. Memon, learned counsel for the appellants has consistently been
remaining absent in the matter. As a last chance, matter is
adjourned to 29th
July 2011. If he does not remain present on the next date of
hearing, the matter will be proceeded ex parte and dismissed f or
default.”
Today
when the matter is called out, Mr. Menon, learned advocate for the
appellants has not remained present. In that view of the matter, this
Court has no option but to dismiss the matter. Hence, the appeal
stands dismissed for default. Notice is discharged.
(K.S.JHAVERI,
J.)
niru*
Top