Gujarat High Court
Rameshchandra vs Gajiben on 21 July, 2010
Gujarat High Court Case Information System
Print
FA/1633/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1633 of 1988
=========================================================
RAMESHCHANDRA
NAGINDAS SHAH - Appellant(s)
Versus
GAJIBEN,
WD/O DALSUKHRAM UTTAMCHAND & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CJ VIN for
Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3
MR MC BHATT for
Respondent(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/07/2010
ORAL
ORDER
When
the matter is called out even in the third round, learned counsel for
the appellant is not present. In the last occasion also, he was not
present. However, learned counsel, Mr.M.C.Bhatt for the respondents
is present. Hence, this appeal stands dismissed for default.
(M.D.SHAH,J.)
radhan
Top