IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL FROM ORDER No 490 of 1993
--------------------------------------------------------------
GULABBHAI BHIKHABHAI DARJI
Versus
LAKHABHAI R AHIR
--------------------------------------------------------------
Appearance:
APPELLANT SERVED.
MR YN OZA for Respondent No. 1
MR ND NANAVATI for Respondent No. 2
SERVED for Respondent No. 3
--------------------------------------------------------------
CORAM : MR.JUSTICE Y.B.BHATT
Date of Order: 10/02/97
ORAL ORDER
As noted and directed in the earlier order dated
8th January 1997 (Coram: K.R. Vyas J.), notice was
issued to the appellant returnable on 20th January 1997,
which notice specified that the matter will be proceeded
with on 20th January 1997. The appellant has accordingly
been served with the said notice. This matter has been
on the final hearing board since 28th January 1997, but
the appellant has failed to appear or to put in an
appearance through an advocate. This appeal is,
therefore, dismissed for default under O.41 Rule 17,CPC
and is disposed of accordingly with no order as to costs.
[Y.B. BHATT J.]