Gujarat High Court
Bhatia vs Amritlal on 12 August, 2010
Gujarat High Court Case Information System
Print
CA/12235/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 12235 of 2008
in
SECOND
APPEAL No. 172 of 1987
with
SECOND
APPEAL No. 172 of
1987
=========================================================
BHATIA
VINODKUMAR NAROTTAMDAS SAMPAT & 1 - Petitioner(s)
Versus
AMRITLAL
RAMDAS POMAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1, 1.2.1,1.2.2
MR PV HATHI for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/12/2009
ORAL
ORDER
The
matter has been called out thrice after revising the entire
cause-list for the third time. None appears for the appellant. The
Civil Application and Second Appeal are dismissed for
non-prosecution. Notice is discharged. Interim relief, if any, stands
vacated. There shall be no orders as to costs.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top