Gujarat High Court High Court

Rehmanbhai vs Fatuben on 16 December, 2010

Gujarat High Court
Rehmanbhai vs Fatuben on 16 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15597/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 15597 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6466 of 2008
 

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

 

REHMANBHAI
ISMAILBHAI VORHA & 9 - Petitioner(s)
 

Versus
 

FATUBEN
WD/O KESARSINH SARDASINH CHAVDA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JINESH H KAPADIA for
Applicant (s) : 1 - 10. 
MR MD RANA for Respondent(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

When
the matter was called out in the first half, learned advocate for the
applicants was not present. Instead of dismissing the matter for
default, it was kept back. Even in the second half, learned advocate
for the applicants is not present. The matter is dismissed for
default.

(RAVI
R.TRIPATHI,J)

pathan

   

Top