Gujarat High Court
Proprietor vs Rajendra on 12 August, 2010
Gujarat High Court Case Information System
Print
SA/169/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 169 of 2008
=========================================================
PROPRIETOR
OF SHRI SIDDHESH- WARI CONSTRUCTION - Appellant(s)
Versus
RAJENDRA
SHRAMA - Defendant(s)
=========================================================
Appearance
:
MR.BHARAT
PRAJAPATI for
Appellant(s) : 1,MR DIPESH K SONI for Appellant(s) : 1,
MR KH BAXI
for Defendant(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/12/2009
ORAL
ORDER
The
matter has been called out thrice after revising the entire
cause-list for the third time. None appears for the appellant. The
Second Appeal is dismissed for non-prosecution. Notice is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top