Gujarat High Court Case Information System
Print
FA/2330/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2330 of 1992
=========================================
DHIRABHAI
RAIJIBHAI NAIK & 2 - Appellant(s)
Versus
Blank
Name & 1 - Defendant(s)
=========================================
Appearance :
RULE
SERVED for
Appellant(s) : 1 - 3.
None for Defendant(s) : 1,
MR RR MARSHALL
for Defendant(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2011
ORAL
ORDER
1. In
view of the fact that the learned advocate appearing for the
appellants has been elevated to the Bench of this Court, the learned
Single Judge directed the Registry to issue notice upon the
appellants making it returnable on 04/05/2011.
2. Though
served, nobody appears on behalf of the appellants. Hence, the
present First Appeal is dismissed for non-prosecution. However, it
is observed that if the appellants are still interested in
prosecuting the present Appeal they may submit an appropriate
application for restoration of the present Appeal, which shall be
considered.
(M.R.
SHAH, J.)
siji
Top