Gujarat High Court Case Information System
Print
CA/5457/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5457 of 2001
In
FIRST
APPEAL (STAMP NUMBER) No. 2014 of 2000
=========================================================
HARISHKUMAR
HANUMANPRASAD TULSIYANI - Petitioner(s)
Versus
RAMLAL
NARANDAS BHATIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KETAN D SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/07/2008
ORAL
ORDER
1. This
application was listed before this Court on 26-9-2001 and this Court
has passed following order on that day.
?SThe
appellant is permitted to obtain and file corrected copy of decree.
Civil Application for condonation will be considered thereafter.??
2. Thereafter,
on 23-7-2008, this Court has passed following order:
?SMr.Mehta
is not present even in second call. Matter is of the year 2001. As
a last chance, S.O. to 25/07/08.??
3. In
spite of aforesaid orders, counsel for the applicant is not present.
Hence, this Civil Application deserves to be dismissed and the same
is dismissed.
4. In
view of dismissal of application for condonation of delay,
registration of First Appeal is refused and main First Appeal also
stands disposed of.
(K.S.Jhaveri,
J.)
/malek
Top