Gujarat High Court
Amubhai vs Panchsheel on 2 September, 2008
Gujarat High Court Case Information System
Print
FA/99219/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 992 of 1989
=========================================================
AMUBHAI
RANCHHODBHAI DESAI & 1 - Appellant(s)
Versus
PANCHSHEEL
CONSTRUCTION CO & 4 - Defendant(s)
=========================================================
Appearance
:
MS
DAXA R VYAS for
Appellant(s) : 1
- 2.
NOTICE
SERVED for
Defendant(s) : 1,
MR
KV SHELAT for
Defendant(s) : 2
- 4.
None
for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/09/2008
ORAL
ORDER
On
29.07.2008 this Court had adjourned the matter since learned Advocate
for the appellant was not present. Even today, learned Advocate for
the appellant is not present when the matter was called out. Hence,
the appeal stands dismissed for default. No order as to costs.
[K.
S. JHAVERI, J.]
Pravin/*
Top