Gujarat High Court
Bharat vs Amar on 23 November, 2010
Gujarat High Court Case Information System
Print
FA/993/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 993 of 1989
=========================================================
BHARAT
VIJAY MILLS LTD - Appellant(s)
Versus
AMAR
CHEMICALS - Defendant(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Appellant(s) : 1,
MR ASHWIN L SHAH for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/11/2010
ORAL
ORDER
When,
the matter is called out, learned advocate for the appellant has not
remained present. In that view of the matter, this court has no
option but to dismiss the appeal. Appeal stands dismissed for
default. Notice is discharged with no order as to costs.
(K.S.JHAVERI,
J.)
niru*
Top