Gujarat High Court Case Information System
Print
CA/2050/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2050 of 1997
In
FIRST
APPEAL No. 331 of 1997
=========================================================
HEMALKUMAR
J JADWALA & 2 - Petitioner(s)
Versus
BHARAT
INDULAL SHAH - Respondent(s)
=========================================================
Appearance
:
MR
KF DALAL for
Petitioner(s) : 1 - 3.
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/07/2008
ORAL
ORDER
List
has been revised twice, learned advocate Mr. Dalal not remained
present on both occasion before this Court.
This
matter is of 1997. In this application notice was issued by this
Court on 14/2/2005, but no steps have been taken by appellant. The
delay is of 97 days and matter remained pending more than ten years
for condoning the delay, but no steps have been taken by appellant.
The
Rule not received back for a period of three years but no steps have
been taken by appellant. Therefore, this being old matter and
learned advocate Mr. Dalal not remained present on both occasion,
this Court is not having other option except to dismiss this
application in default.
Accordingly,
civil application is dismissed in default without reference to the
Court.
(H.K.RATHOD,
J)
asma
Top