Gujarat High Court
Vasantrai vs Shivshanker on 23 November, 2010
Gujarat High Court Case Information System
Print
SA/66/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 66 of 1993
=========================================================
VASANTRAI
M BHATT - Appellant(s)
Versus
SHIVSHANKER
BABULAL PANDYA & 2 - Defendant(s)
=========================================================
Appearance
:
(MR
BK PARIKH) for
Appellant(s) : 1,MR MB PARIKH for Appellant(s) : 1.2.1, 1.2.2,1.2.3
MR MEHUL S SHAH for Defendant(s) : 1,
MR SURESH M SHAH for
Defendant(s) : 1,
None for Defendant(s) : 2,
NOTICE SERVED for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/11/2010
ORAL
ORDER
List
has been revised twice, learned advocate Mr. MB Parikh not remained
present on both occasion and has not filed any sick note or leave
note. Even, no advocate has mentioned on his behalf.
Therefore,
this being an old matter and more than seventeen years have passed,
this Court is having no other option except to dismiss matter.
Accordingly, present appeal is dismissed in default. Ad interim
relief, if any, stand vacated.
(H.K.RATHOD,
J)
asma
Top