Gujarat High Court Case Information System
Print
CA/7412/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7412 of 1999
In
FIRST
APPEAL No. 7393 of 1998
=========================================================
FATHESINGH
ABHUBHAI MAKWANA & 1 - Petitioner(s)
Versus
BHAVANISHANKER
BACHUBHAI RAJGOR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HASIT DILIP DAVE for
Petitioner(s) : 1 - 2.
RULE NOT RECD BACK for Respondent(s) :
1,
MR RK MISHRA for Respondent(s) : 2, 4,
RULE UNSERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
1. This
is an application for condonation of delay.
2. At
the time of hearing of the application, learned advocate, Mr.Dave,
stated that the papers of this case have been taken away from him by
his client and, therefore, he seeks permission to retire from this
matter.
3. Learned
advocate, Mr.Dave is permitted to retire from this matter.
4. After
taking away papers from Mr.Dave, nobody is engaged by the applicant
to appear in this matter. It seems that the applicant is not
interested in this matter. Therefore, this application is rejected
with no order as to costs.
5. In
view of rejection of application for condonation of delay, First
Appeal No.7393 of 1998 is also disposed of.
(K.S.Jhaveri,
J.)
/malek
Top