Loading...

Gujarat High Court High Court

Chandrabhan vs Rameshwarprasad on 14 July, 2011

Last Updated on 8 years

| Leave a comment

Gujarat High Court
Chandrabhan vs Rameshwarprasad on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/143/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 143 of 1998
 

 
=================================================


 

CHANDRABHAN
BHANVARILAL GORE - Appellant(s)
 

Versus
 

RAMESHWARPRASAD
JAGDISHPRASAD SHARMA - Defendant(s)
 

=================================================
 
Appearance : 
None for
Appellant(s) : 1, 
MR KG SHETH for the respondent
 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2011 

 

 
ORAL
ORDER

None
appears for the appellant. Earlier, when the matter was listed on
3rd May 2011 learned counsel for the appellant was not
present. Even on 10th May 2011 and on 21st
June 2011, learned counsel for the appellant was not present.

Hence,
the matter stands dismissed in default.

(K.S.Jhaveri,
J.)

*mohd

   

Top