Gujarat High Court Case Information System
Print
SA/12/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 12 of 1998
=======================================================
KANTABEN
W/O PARSHOTTAMBHAI CHAUHAN - Appellant(s)
Versus
RAMESHBHAI
CHIMANLAL SHAH & 2 - Defendant(s)
=======================================================
Appearance :
MR
DC DAVE for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7
MR GIRISH D BHATT for Defendant(s) : 1 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/04/2011
ORAL
ORDER
This
matter has been adjourned repeatedly. Learned counsel, Mr.Dhaval Dave
has filed note today though in fact on earlier occasion, it was
conveyed and impressed upon that suitable letter may be addressed or
appropriate note may be placed on record if his client is not
interested. Therefore, today note/letter addressed to the Registrar,
High Court of Gujarat, Ahmedabad is sought to be placed on record
stating that the client has taken away papers on 23rd
March, 2011.
Thus,
when it has been taken recently, client is very much aware about the
fact and, therefore, no notice is required to be issued. This note is
taken on record. The matter is adjourned to 21 st
April, 2011 to enable the client/appellant to engage the
advocate to represent him, failing which, appropriate order will be
passed, which is already informed to the learned counsel Mr.Dhaval
Dave, who in turn may communicate his client.
(RAJESH
H.SHUKLA, J.)
/patil
Top