Gujarat High Court High Court

Bharat vs Amar on 23 November, 2010

Gujarat High Court
Bharat vs Amar on 23 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/993/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 993 of 1989
 

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

 

BHARAT
VIJAY MILLS LTD - Appellant(s)
 

Versus
 

AMAR
CHEMICALS - Defendant(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Appellant(s) : 1, 
MR ASHWIN L SHAH for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

When,
the matter is called out, learned advocate for the appellant has not
remained present. In that view of the matter, this court has no
option but to dismiss the appeal. Appeal stands dismissed for
default. Notice is discharged with no order as to costs.

(K.S.JHAVERI,
J.)

niru*

   

Top