Gujarat High Court
Kamlesh vs Chandrakala on 9 March, 2010
Gujarat High Court Case Information System
Print
SA/64/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 64 of 2006
With
CIVIL
APPLICATION No. 4571 of 2006
In
SECOND APPEAL No. 64 of 2006
======================================
KAMLESH
C.PATEL - Appellant
Versus
CHANDRAKALA
D/O HARGOVIND B.PATEL - Defendant
======================================
Appearance :
MR
NIRAV C THAKKAR for the Appellant.
MS TRUSHA H MEHTA for the
Defendant.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/03/2010
ORAL
ORDER
This
Second Appeal is of the year 2006 and yet pending for
admission-hearing. Today when the matter is called out, learned
advocate appearing on behalf of the appellant is absent. Hence, the
present Second Appeal is dismissed for non-prosecution.
In
view of dismissal of the Second Appeal, no order in the Civil
Application and the Civil Application is also accordingly dismissed.
[M.R.SHAH,J]
*dipti
Top