Gujarat High Court Case Information System
Print
SA/47/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 47 of 1992
=========================================================
BHACHIBEN
DAUD KAJADIA - Appellant(s)
Versus
UMAR
SUMAR BAPDANI - Defendant(s)
=========================================================
Appearance
:
MR
KG SHETH for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
MR JV MEHTA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 16/11/2010
ORAL
ORDER
In
this matter, learned Advocate Mr.KG Sheth is appearing for appellants
and learned Advocate Mr. JV Mehta is appearing for respondents. List
has been revised twice. Either of advocate has not remained present
on both occasions. Today, learned Advocate Mr.Sheth and learned
Advocate Mr.Mehta has not filed any leave note or sick note and no
advocate has made mention on their behalf. Therefore,this being a
very old matter of 1992, this Court is, having no option but to
dismiss this matter for default. Accordingly, this matter is
dismissed for default. Interim relief, if any, granted in this matter
shall stand vacated with no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top