Gujarat High Court High Court

Kalaji vs Babubhai on 28 April, 2011

Gujarat High Court
Kalaji vs Babubhai on 28 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/588/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 588 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12844 of
2009 
 
=================================================
 

KALAJI
BUDHAJI THAKOR - Appellant(s)
 

Versus
 

BABUBHAI
DAHYABHAI PANCHAL & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
RA PATEL for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
DS
AFF.NOT FILED (N) for Respondent(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 28/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
23rd June 2010 when the case was taken up nobody appeared. On 15th
February 2011 also nobody appeared either for the appellant or on
behalf of the 1st respondent. Today also, in spite of repeated
calls, nobody appeared. The Letters Patent Appeal and Civil
Application are accordingly dismissed for non-prosecution.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top