Gujarat High Court Case Information System
Print
CRA/350/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 350 of
1998
=========================================================
KHATUNBIBI
SULEMAN MANSURI & 5 - Applicant(s)
Versus
RAJABBHAI
KASAMBHAI & 2 - Opponent(s)
=========================================================
Appearance
:
MR
AM BUKHARI for
Applicant(s) : 1 - 6.
ABATED for Opponent(s) : 1,
MR AS PANDYA
for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/11/2010
ORAL
ORDER
List
has been revised twice but learned advocate Mr. AM Bukhari appearing
for petitioners has not remained present. Today, learned advocate
Mr.Bukhari has not filed any leave note or sick note. No advocate has
made any mention of this matter on behalf of learned Advocate Mr.
Bukhari for petitioners. On behalf of respondents, learned advocate
Mr. AS Pandya has also not remained present before this Court on both
occasions. Present matter is of 1998. More than 12 years have passed,
still, no care is taken by learned advocate for both sides to remain
present though matter has been notified for 22 occasions. In such
circumstances, this court is having no option but to dismiss this
matter for default. Accordingly, this matter is dismissed for
default.
(H.K.Rathod,J.)
Vyas
Top