Gujarat High Court High Court

Bharatkumar vs Parshwanath on 14 November, 2011

Gujarat High Court
Bharatkumar vs Parshwanath on 14 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1793/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1793 of 1998
 

With


 

FIRST
APPEAL No. 1795 of 1998
 

With


 

FIRST
APPEAL No. 1794 of 1998
 

With


 

FIRST
APPEAL No. 1893 of 1998
 

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

 

BHARATKUMAR
BABULAL VALAND - Appellant(s)
 

Versus
 

PARSHWANATH
HOUSING FINANCE CORPORATION & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
(MR
RM CHHAYA) for
Appellant(s) : 1,MR HJ NANAVATI for Appellant(s) : 1, 
MR JAYESH M
PATEL for Defendant(s) : 1, 
None for Defendant(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Learned
advocates for the appellant has submitted that the appellant is not
co-operating in the matter. In that view of the matter, it appears
that the appellant is not interested in proceeding with the matter
and therefore no further orders are required to be passed.
Accordingly, appeal stands dismissed for want of prosecution.
Liberty to revive in case of difficulty.

(K.S.

JHAVERI, J.)

Divya//

   

Top