Gujarat High Court High Court

Khatunbibi vs Rajabbhai on 25 November, 2010

Gujarat High Court
Khatunbibi vs Rajabbhai on 25 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/350/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
REVISION APPLICATION No. 350 of
1998 
=========================================================

 

KHATUNBIBI
SULEMAN MANSURI & 5 - Applicant(s)
 

Versus
 

RAJABBHAI
KASAMBHAI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AM BUKHARI for
Applicant(s) : 1 - 6. 
ABATED for Opponent(s) : 1, 
MR AS PANDYA
for Opponent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/11/2010 

 

ORAL
ORDER

List
has been revised twice but learned advocate Mr. AM Bukhari appearing
for petitioners has not remained present. Today, learned advocate
Mr.Bukhari has not filed any leave note or sick note. No advocate has
made any mention of this matter on behalf of learned Advocate Mr.
Bukhari for petitioners. On behalf of respondents, learned advocate
Mr. AS Pandya has also not remained present before this Court on both
occasions. Present matter is of 1998. More than 12 years have passed,
still, no care is taken by learned advocate for both sides to remain
present though matter has been notified for 22 occasions. In such
circumstances, this court is having no option but to dismiss this
matter for default. Accordingly, this matter is dismissed for
default.

(H.K.Rathod,J.)

Vyas

   

Top