Gujarat High Court High Court

Legal vs Hansaraj on 9 September, 2008

Gujarat High Court
Legal vs Hansaraj on 9 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3285/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3285 of 2007
 

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

 

LEGAL
HEIRS OF KANUBHAI RATILASUTHAR,ASHOKKUMAR RATIAL SUTHA - Appellant(s)
 

Versus
 

HANSARAJ
LEMBAJI PARMAR (DELETED) & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
(MR PV
NANAVATI) for Defendant(s) : 3, 
MR VIBHUTI NANAVATI for
Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Notice
issued by this Court is served to appellant, but no appearance is
filed by any other advocate except Mr. AL Pandya, who has withdrawn
his appearance.

Therefore,
this Court has no other option except to dismiss matter in default
without reference to the Court.

Accordingly,
present appeal as well as civil application is disposed of in
absence of appellant.

(H.K.RATHOD,
J)

asma

   

Top