Gujarat High Court
Jusabbhai vs Safibhai on 11 November, 2011
Gujarat High Court Case Information System
Print
FA/36119/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 361 of 1992
=========================================================
JUSABBHAI
ISMAILBHAI PADHIAR - Appellant(s)
Versus
SAFIBHAI
GULAMBHAI MEMON & 2 - Defendant(s)
=========================================================
Appearance
:
MR
PN BAVISHI for
Appellant(s) : 1,
MR YOGESH S LAKHANI for Defendant(s) : 1, 3,
MR
KK NAIR for Defendant(s) : 2,
MR HJ BHATT for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/08/2008
ORAL
ORDER
1. This
matter has come time and again before this Court. Mr. Bavishi has
consistently not remained present. Last time i.e. on 12.08.2008,
this Court passed the following order:
Mr.
Bavishi has filed sick note. As a last chance S.O. To 26th
August 2008. If on the next Mr. Bavishi will not be able to attend
the matter, he shall make alternative arrangement, failing which the
matter shall be taken up and decided on merits in his absence.
2. In
spite of the aforesaid order, Mr. Bavishi is not present in the court
today. In that view of the matter, appeal is dismissed for default.
No order as
to
costs.
(K.S.
JHAVERI, J.)
Divya//
Top