Gujarat High Court
Desaibhai vs Hiraben on 17 August, 2010
Gujarat High Court Case Information System
Print
FAST/42/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 42 of 2010
=====================================
DESAIBHAI
ADABHAI CHAUHAN & 1 - Appellant(s)
Versus
HIRABEN
KARAMSI DESAI (RABARI) & 6 - Defendant(s)
=====================================
Appearance
:
MR MANISH J PATEL for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1 -
7.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/08/2010
ORAL
ORDER
1.0 Learned
advocate Mr. Manish J. Patel appearing for the appellants states that
his client is not in a position to deposit an amount of Rs.25,000/-,
which is a condition precedent for filing of an appeal.
2.0 In
view of that, the appeal is dismissed for non-prosecution.
[
Ravi R. Tripathi, J. ]
hiren
Top