Gujarat High Court
Indrachand vs Samir on 24 July, 2008
Gujarat High Court Case Information System
Print
AO/152/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 152 of 2007
=========================================================
INDRACHAND
GUMANMAL NATA - Appellant(s)
Versus
SAMIR
SINGH CHATRASINH VAGHELA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Appellant(s) : 1,
MR
SUNIL S JOSHI for
Respondent(s) : 1,
RULE
UNSERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/07/2008
ORAL
ORDER
None
appears for the appellant or the respondents. This appeal from order
is of the year 2007. However, in the interest of justice and as a
last chance, the matter stands adjourned to 31st July,
2008. To be placed on first board. On that day irrespective of sick
note or leave note of any of the learned advocates appearing for the
respective parties and/or non-availability of any of the learned
advocates appearing for the respective parties, the appeal will be
proceeded further ex-parte.
(
M.R. SHAH, J. )
syed/
Top