Gujarat High Court
Bharatkumar vs Parshwanath on 14 November, 2011
Gujarat High Court Case Information System
Print
FA/1793/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1793 of 1998
With
FIRST
APPEAL No. 1795 of 1998
With
FIRST
APPEAL No. 1794 of 1998
With
FIRST
APPEAL No. 1893 of 1998
=========================================================
BHARATKUMAR
BABULAL VALAND - Appellant(s)
Versus
PARSHWANATH
HOUSING FINANCE CORPORATION & 3 - Defendant(s)
=========================================================
Appearance
:
(MR
RM CHHAYA) for
Appellant(s) : 1,MR HJ NANAVATI for Appellant(s) : 1,
MR JAYESH M
PATEL for Defendant(s) : 1,
None for Defendant(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2011
ORAL
ORDER
Learned
advocates for the appellant has submitted that the appellant is not
co-operating in the matter. In that view of the matter, it appears
that the appellant is not interested in proceeding with the matter
and therefore no further orders are required to be passed.
Accordingly, appeal stands dismissed for want of prosecution.
Liberty to revive in case of difficulty.
(K.S.
JHAVERI, J.)
Divya//
Top