Gujarat High Court
Bharatbhai vs Municipal on 22 March, 2010
Gujarat High Court Case Information System
Print
CA/1079/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1079 of 1994
In
FIRST
APPEAL (STAMP) No. 22848 of 1993
=========================================================
BHARATBHAI
GANDHI - Petitioner(s)
Versus
MUNICIPAL
CORP OF CITY OF AHMEDABAD - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
This
appeal pertains to year 1993. The party was issued notice as the
learned counsel who filed the appeal had expired. The party is not
available. In that view of the matter, the matter is dismissed for
non-prosecution. In view of the order passed in Civil Application,
the First Appeal (Stamp) No.22848 of 1993 also does not survive.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top