Gujarat High Court Case Information System
Print
SA/24/1993 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 24 of 1993
=========================================================
KALACHAND
HEMRAJ KISHNANI - Appellant(s)
Versus
ISMAIL
AMIN & 3 - Defendant(s)
=========================================================
Appearance
:
MR
VH DESAI for
Appellant(s) : 1,
MR RC KAKKAD for Defendant(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/11/2010
ORAL
ORDER
Learned
advocate Mr. V.H. Desai is appearing on behalf of appellant and
learned advocate Mr. R.C. Kakkad is appearing on behalf of
respondents.
Today,
when the matter is called out in first sessions, learned advocate Mr.
Desai is not remained present before this Court. No body has
mentioned this matter to adjourn this matter on behalf of learned
advocate Mr. Desai. Neither sick note nor leave note is filed by
learned advocate Mr. Desai. Even in second session also, learned
advocate Mr. Desai is not remained present before this Court.
However,
learned advocate Mr. R.C. Kakkad is remained present before this
Court on both occasions.
This
being a very old matter of 1993 which is pending before this Court
for about 17 years. Therefore, in light of this background, this
Court has no option except to dismiss the matter in default.
Accordingly,
present second appeal is dismissed in default.
[H.K.
RATHOD, J.]
#Dave
Top