Gujarat High Court High Court

Rameshchandra vs Batliboi on 16 August, 2010

Gujarat High Court
Rameshchandra vs Batliboi on 16 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6109/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6109 of 2002
 

 
=========================================================

 

RAMESHCHANDRA
DEVSHANKER JOSHI - Petitioner(s)
 

Versus
 

BATLIBOI
& COMPANY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BB NAIK for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/08/2010
 

ORAL
ORDER

This
petition was earlier listed for hearing on 20th July 2010
as well as 09th August 2010. Today when the matter is
called out, learned advocate for the petitioner is not present.
Hence, present petition stands dismissed for default. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.

(K.S.

Jhaveri, J)

Aakar

   

Top