Gujarat High Court Case Information System
Print
LPA/74/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 74 of 1995
=========================================
AJITSINH
G GOHIL & 3 & 3 - Appellant(s)
Versus
SURAJBA
TAKHUBHA & - Respondent(s)
=========================================
Appearance :
MR
JN JADEJA for
Appellant(s) : 1 - 4.
MR DF AMIN for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the appellant. Learned counsel, Mr. B.F.Amin,
appearing for the respondent, submitted that as learned counsel, Mr.
Jadeja, appearing for the appellant, was not present even on the
previous occasion, he was requested to intimate him the next date of
hearing which is today. He also stated that he has
accordingly informed Mr. Dhiren Jadeja to attend the hearing and that
the matter may otherwise be heard for final disposal.
In
the above facts, it appears that the appeal is not attended by
learned counsel, Mr. Jadeja consistently and deliberately, and
therefore, there is no other option but to dismiss the appeal for
default. Accordingly, the appeal is dismissed with no order as to
costs. Interim relief, if any is operating pursuant to any previous
order in the appeal or other interlocutory proceedings taken therein,
stands vacated. Such other civil applications or miscellaneous
proceedings of which the papers are not placed before this Court,
shall also stand dismissed, if they are pending, in view of dismissal
of the appeal.
[D.H.WAGHELA,
J.]
[K.A.
PUJ, J.]
JYOTI
Top