Gujarat High Court High Court

Dineshbhai vs Municipal on 15 September, 2008

Gujarat High Court
Dineshbhai vs Municipal on 15 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/1187/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1187 of 2007
 

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

 

DINESHBHAI
NANDLAL & 3 - Appellant(s)
 

Versus
 

MUNICIPAL
COMMISSIONER - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VC JADAWALA for
Appellant(s) : 1
- 4. 
None
for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 15/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Today,
the Court could have dismissed this appeal for want of prosecution
as Mr. V.C. Jadawala, learned counsel appearing for the applicant is
absent when the matter is called out. Earlier also, this appeal was
dismissed for want of prosecution and ultimately, it came to be
restored.

We
are of the view that one more opportunity should be given to the
appellant, because, for the reasons which are not known to the party,
the appellant should not suffer. In the ultimate interest of justice,
the matter is adjourned to 29th September, 2008. No
adjournment on that day.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top