Gujarat High Court High Court

Ambalal vs Guj on 11 August, 2011

Gujarat High Court
Ambalal vs Guj on 11 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/102/1989	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 102 of 1989
 

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

 

AMBALAL
ANANDJI WAGHELA - Appellant(s)
 

Versus
 

GUJ
STATE ROAD TRANSPORT CORPN - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD RANA for
Appellant(s) : 1, 
MR PRANAV G DESAI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/08/2011
 

ORAL
ORDER

When
present appeal was listed for hearing on 28th July 2011,
this Court passed the following order :

“The
issue involved in the captioned appeals is whether the Civil Court
has power to interfere with the impugned judgment and decree of the
lower Court or not. Therefore, the appeals are fixed for hearing on
04.08.2011.”

Thereafter,
when present appeal came up for hearing before this Court on 04th
August 2011, this Court passed the following order :

“Ld.counsel
for the appellant is not ready with the matter and requests for time.
S.O. to 11th August 2011, at his request. It is made clear
that he will supply the paper-book before 10th August
2011. No adjournment will be granted to either side on the next
date.”

However,
the learned advocate for the appellant has failed to comply with the
aforesaid order. It is pertinent to note that the appeal is of the
year 1989. Thus, almost 22 years have passed. However, the learned
advocate for the appellant has requested for time. The appellant is
directed to supply the paper-book on or before 17th
August 2011.

Hence,
as a last chance at the request of the learned advocate for the
appellant, the matter is adjourned to 18th August 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top