Gujarat High Court High Court

Thakarda vs Union on 14 July, 2011

Gujarat High Court
Thakarda vs Union on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/90/1988	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 90 of 1988
 

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


 

THAKARDA
SOMAJI VAGHAJI & 11 - Appellant(s)
 

Versus
 

UNION
OF INDIA & 2 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
RC JANI for
Appellant(s) : 1 - 3, 3.2.2, 3.2.3,3.2.4 - 12.None for Appellant(s) :
None for Petitioner No(s).: for Appellant(s) : 3, 
NOTICE SERVED
for Defendant(s) : 1, 
MR BIPIN I MEHTA for Defendant(s) : 1, 
MS
MEGHA JANI for Defendant(s) : 1, 
UNSERVED-EXPIRED (N) for
Defendant(s) : 2, 
GOVERNMENT PLEADER for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2011 

 

ORAL
ORDER

Learned
counsel Mr. R.C. Jani has retired from the matter and he no longer
appears on behalf of the appellants. No alternative arrangement has
been made by the appellants. Today, neither the appellants nor anyone
on their behalf was present when the matter was called out. The
appeal is of the year 1988. it appears that the party concerned is
not interested in pursuing the matter. Hence, the appeal stands
dismissed for default.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top