Gujarat High Court Case Information System
Print
AO/280/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 280 of 2007
With
CIVIL
APPLICATION No. 10371 of 2007
In
APPEAL
FROM ORDER No. 280 of 2007
=========================================================
JAMNADAS
RAMANLAL MODI - Appellant(s)
Versus
MANJULABEN
JAYANTILAL TAPIYAWALA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NA SHAIKH for
Appellant(s) : 1,
MR PM LAKHANI for Respondent(s) : 1 - 6.
MRS
RP LAKHANI for Respondent(s) : 1 - 6.
MR RI SHARMA for
Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/08/2008
ORAL
ORDER
This
Appeal from Order is of the year 2007 and is being adjourned time and
again and at least for 16 times and every time learned advocate for
the appellant has remained absent. On last occasion also learned
advocate for the appellant was absent and this Court in fact, passed
an order to dismiss the Appeal from Order for non prosecution.
However, somebody mentioned on his behalf, therefore, the said order
was not passed and was adjourned today. Today, when the matter is
called out, learned advocate for the appellant is absent. Hence,
dismissed for non prosecution. Notice discharged
(M.R.
Shah, J.)
Kaushik
Top