Gujarat High Court High Court

Karadiya vs Thurk on 29 July, 2008

Gujarat High Court
Karadiya vs Thurk on 29 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/925/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 925 of 2007
 

 
 
=========================================================

 

KARADIYA
KARSHANBHAI BACHUBHAI - Appellant(s)
 

Versus
 

THURK
HUSAIN RAHIM MIRZA & 8 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 - 5, 7, 9, 
MR
AMAR D MITHANI for Defendant(s) : 6,
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

Even
in the third call, Mr.Champaneri, learned advocate for the appellant
is not present. Matter is of year 2007. as a last chance, the
matter to come up on 1/8/2008 on First Board.

It
is made clear that Mr.Champaneri, learned advocate for the appellant
will make it convenient to appear in the First Board on 1/8/2008,
failing which the matter will be dismissed for default.

(K.S.JHAVERI,
J.)

(ila)

   

Top