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