Gujarat High Court High Court

Alarakha vs Unknown on 19 July, 2011

Gujarat High Court
Alarakha vs Unknown on 19 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/645/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 645 of 1999
 

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

 

ALARAKHA
REHMANBHAI & 4 - Applicant(s)
 

Versus
 

JIVIBEN
BHAGWANDAS PATEL - Opponent(s)
 

=========================================================
 
Appearance
:
 

PARTY-IN-PERSON
 for
Applicant(s) : 1 - 5. 
NOTICE NOT RECD BACK for Opponent(s) : 1, 
MR
VS SHAH for Opponent(s) : 1, 1.2.1, 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

This
matter was listed before this Court on 21.06.2011. On that day, the
matter was adjourned to 04.07.2011 on joint request of the learned
advocates for the respective parties.

On
04.07.2011, this Court has passed the following order.

“Mr.

P.V. Hathi, Learned advocate for the applicants, has filed a note,
seeking retirement from the matter. Mr. P.V. Hathi, learned
advocate, is allowed to retire from the matter.

The
matter is fixed for next hearing on 5th July,
2011.

Office
is directed not to show the name of Mr. Hathi, as learned Advocate
for the applicant.”

Through
oversight the matter could not be listed on 05.07.2011n and
therefore, it was listed on 12.07.2011. On 12.07.2011, this Court
has passed the following order:

“Applicant
No. 1 is present in the Court today and request for time to engage a
lawyer. As a last chance S.O. to 19.07.2011. It is made clear that I
on the next date alternative arrangement is not made, the matter
will be proceeded further. ”

Today,
when the matter is called out, the applicant No.1- party-in-person
remained present and he sought adjournment. Since the matter is of
the year 1999 and sufficient time is granted to the applicant to
engage the lawyer, this Court has no option but to dismiss the
matter. Hence, the matter stands dismissed.

(K.S.JHAVERI,
J.)

niru*

   

Top