Gujarat High Court High Court

Ajitsinh vs Surajba on 19 April, 2011

Gujarat High Court
Ajitsinh vs Surajba on 19 April, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/74/1995	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 74 of 1995
 

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


 

AJITSINH
G GOHIL & 3 & 3 - Appellant(s)
 

Versus
 

SURAJBA
TAKHUBHA & - Respondent(s)
 

=========================================
 
Appearance : 
MR
JN JADEJA for
Appellant(s) : 1 - 4. 
MR DF AMIN for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 19/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
present for the appellant. Learned counsel, Mr. B.F.Amin,
appearing for the respondent, submitted that as learned counsel, Mr.
Jadeja, appearing for the appellant, was not present even on the
previous occasion, he was requested to intimate him the next date of
hearing which is today. He also stated that he has
accordingly informed Mr. Dhiren Jadeja to attend the hearing and that
the matter may otherwise be heard for final disposal.

In
the above facts, it appears that the appeal is not attended by
learned counsel, Mr. Jadeja consistently and deliberately, and
therefore, there is no other option but to dismiss the appeal for
default. Accordingly, the appeal is dismissed with no order as to
costs. Interim relief, if any is operating pursuant to any previous
order in the appeal or other interlocutory proceedings taken therein,
stands vacated. Such other civil applications or miscellaneous
proceedings of which the papers are not placed before this Court,
shall also stand dismissed, if they are pending, in view of dismissal
of the appeal.

[D.H.WAGHELA,
J.]

[K.A.

PUJ, J.]

JYOTI

   

Top