Gujarat High Court High Court

Ishwarbhai vs Laxmansing on 23 February, 2011

Gujarat High Court
Ishwarbhai vs Laxmansing on 23 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/406/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 406 of 1994
 

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

 

ISHWARBHAI
CHUNIBHAI PATEL & 5 - Appellant(s)
 

Versus
 

LAXMANSING
MADHUSING CHAUHAN & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1-6 
None for Defendant(s) : 1 - 2. 
MR RAJNI H
MEHTA for Defendant(s) : 3, 
NOTICE SERVED for Defendant(s) : 4, 
MR
VIBHUTI NANAVATI for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

Inspite
of order dated 25.01.2011, none appears for the appellant. No
Vakalatnama has been filed either on behalf of the appellants. In
that view of the matter, it appears that the appellants are not
interested in proceeding with the matter. Appeal stands dismissed
for default.

(K.S.

JHAVERI, J.)

Divya//

   

Top