Gujarat High Court
Bholabhai vs Unknown on 18 July, 2008
Gujarat High Court Case Information System
Print
OJA/108/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 108 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 24 of 2007
With
CIVIL
APPLICATION No. 139 of 2008
In
O.J.APPEAL No. 108 of 2008
=========================================================
BHOLABHAI
VALJIBHAI PATEL & 2 - Appellant(s)
Versus
O.L.
OF SUBHSAGAR COTTON MILLSPVT. LTD. & 3 - Opponent(s)
=============================================================
Appearance :
MR
MB GANDHI for Appellant(s) : 1 - 3.MR CHINMAY M GANDHI for
Appellant(s) : 1 - 3.
OFFICIAL LIQUIDATOR for Opponent(s) : 1,
MR
JS YADAV for Opponent(s) : 1,
MR DEVANG D TRIVEDI for Opponent(s)
: 2,
NOTICE SERVED for Opponent(s) : 3,
MR NV GANDHI for
Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 18/07/2008
COMMON
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
learned Advocate for the Appellant had prayed for time in the morning
and the request has been rejected. Thereafter, the matters have been
called out thrice. The learned Advocate for the Appellant is absent
at all the three calls. The Appeal as also the Civil Application are
therefore dismissed for want of prosecution. Notice discharged.
(D.A.Mehta, J.) (H.N.Devani, J.)
M.M.BHATT
Top