Gujarat High Court
Nirmala vs Bhagvatiprasad on 22 September, 2008
Gujarat High Court Case Information System
Print
FA/1/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1 of 2007
=========================================================
NIRMALA
SYNTHETIC PVT LTD - Appellant(s)
Versus
BHAGVATIPRASAD
SHARMA - Defendant(s)
=========================================================
Appearance
:
MR
MANISH J PATEL for
Appellant(s) : 1,
MR HARSHIT S TOLIA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Mr.
Manish Patel, learned counsel appearing for the appellant is not
present when the matter is called out. Today, this Court could have
dismissed the appeal for want of prosecution, however, in the interst
of justice, the matter is adjourned to tomorrow, i.e on 23rd
September, 2008. To be listed on the first Board.
It is clarified that till further
orders that may be passed by the Court, pendency of this
appeal would not come in the way of respondent-plaintiff if execution
petition is filed.
[C.K.
BUCH, J.] [H.B. ANTANI, J.]
pirzada/-
Top