Gujarat High Court Case Information System
Print
FA/1919/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 19 of 1991
=========================================================
NEW
INDIA ASSURANCE CO LTD DELETED AS PER COURT ORDER & 2 -
Appellant(s)
Versus
SHIVKALABEN
WD/O SHRIRAM ASHARE & 4 - Defendant(s)
=========================================================
Appearance
:
DELETED
for Appellant(s) : 1,NOTICE SERVED
for Appellant(s) : 2 - 3.
MR SUNIL K SHAH for Defendant(s) : 1 -
4,4.2.1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/06/2009
ORAL
ORDER
This
Court has, by order dated 21.8.2007, issued notice to appellants no.2
and 3 of a fixed date clearly informing them that they are required
to appear either in person or make necessary arrangement for their
representation and matter was ordered to be listed on the date of the
return of the notices. Notice issued by this court has been served on
the appellants but appellant no.2 and 3 have not remained present
either in person or through an advocate. Therefore, in view of this,
this appeal stands dismissed for default. Learned Advocate Mr. Sunil
K. Shah has remained present for respondents. Accordingly, this
appeal stands disposed of.
(H.K.
Rathod,J.)
Vyas
Top