Gujarat High Court High Court

Jamnadas vs Manjulaben on 22 August, 2008

Gujarat High Court
Jamnadas vs Manjulaben on 22 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/280/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 280 of 2007
 

With


 

CIVIL
APPLICATION No. 10371 of 2007
 

In


 

APPEAL
FROM ORDER No. 280 of 2007
 

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

 

JAMNADAS
RAMANLAL MODI - Appellant(s)
 

Versus
 

MANJULABEN
JAYANTILAL TAPIYAWALA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NA SHAIKH for
Appellant(s) : 1, 
MR PM LAKHANI for Respondent(s) : 1 - 6. 
MRS
RP LAKHANI for Respondent(s) : 1 - 6. 
MR RI SHARMA for
Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/08/2008 

 

ORAL
ORDER

This
Appeal from Order is of the year 2007 and is being adjourned time and
again and at least for 16 times and every time learned advocate for
the appellant has remained absent. On last occasion also learned
advocate for the appellant was absent and this Court in fact, passed
an order to dismiss the Appeal from Order for non prosecution.
However, somebody mentioned on his behalf, therefore, the said order
was not passed and was adjourned today. Today, when the matter is
called out, learned advocate for the appellant is absent. Hence,
dismissed for non prosecution. Notice discharged

(M.R.

Shah, J.)

Kaushik

   

Top