Gujarat High Court
Ramzani vs Mohmadsharif on 23 November, 2010
Gujarat High Court Case Information System
Print
FA/666/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 666 of 1989
WITH
CIVIL APPLICATION NO. 1362 OF
1991
=========================================================
RAMZANI
AYUBBHAI S/O FATIMABEN - Appellant(s)
Versus
MOHMADSHARIF
SULEMAN ALOTWALA,GUARIDAN FOR R.1/4/2 TO 1/4/4 & 19 -
Defendant(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3
None for Defendant(s) : 1,
3,
NOTICE SERVED for Defendant(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5,
1.2.6, 1.2.7, 1.3.1, 1.3.2, 1.3.3,1.3.4 - 2,4 - 5,7 - 9.
RULE
UNSERVED for Defendant(s) : 1.2.3,
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/11/2010
ORAL
ORDER
When,
the matter is called out, learned advocate for the appellants has not
remained present. In that view of the matter, this court has no
option but to dismiss the appeal. Appeal stands dismissed for
default.
In
view of disposal of First Appeal, Civil Application does not survive
and the same stands disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top