Gujarat High Court High Court

Oriental vs Savitaben on 28 July, 2008

Gujarat High Court
Oriental vs Savitaben on 28 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2215/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2215 of 1997
 

In


 

FIRST
APPEAL No. 403 of 1997
 

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

 

ORIENTAL
INSURANCE CO.LTD - Petitioner(s)
 

Versus
 

SAVITABEN
MAHESHGAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARUN H MEHTA for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
SERVED
BY AFFIX.(N) for
Respondent(s) : 1.2.1,1.2.3
- 2. 
NOTICE
SERVED for
Respondent(s) : 1.2.2
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

List
has been revised twice, but, learned advocate Mr. Arun H. Mehta
appearing on behalf of applicant is not remained present before this
Court. He has neither filed leave note nor sick note. Nobody has
mentioned this matter on his behalf. Therefore, this Court has no
option except to dismiss the matter in default. Accordingly, present
Civil Application is dismissed in default in absence of learned
advocate Mr. Mehta.

[H.K.

RATHOD, J.]

#Dave

   

Top