Gujarat High Court High Court

Baldevbhai vs Hirabhai on 20 October, 2008

Gujarat High Court
Baldevbhai vs Hirabhai on 20 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1231820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 12318 of 2008
 

In


 

FIRST
APPEAL No. 4828 of 2007
 

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

 

BALDEVBHAI
JITUBHAI PARMAR - Petitioner(s)
 

Versus
 

HIRABHAI
MANILAL PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHAILESH C SHARMA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR SUNIL B
PARIKH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/10/2008 

 

ORAL
ORDER

List
has been revised twice, but, on both the occasions, learned advocate
Mr. Shailesh C. Sharma is not remained present before this Court.
Nobody has mentioned to adjourn this matter on behalf of Mr. Sharma.
No leave note or sick note is filed by learned advocate Mr. Sharma.
Learned advocate Mr. Parikh is remained present on both the occasions
before this Court.

Therefore,
this Court has no option except to dismiss the matter is default.

Accordingly,
matter stands dismissed in default.

[H.K.

RATHOD, J.]

#Dave

   

Top