Gujarat High Court High Court

Manubhai vs Vithalbhai on 18 April, 2011

Gujarat High Court
Manubhai vs Vithalbhai on 18 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/736/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 736 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2236 of 2008
 

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


 

MANUBHAI
GHABABHAI RAVAL - Petitioner(s)
 

Versus
 

VITHALBHAI
RAIJIBHAI BHOI & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
AMRITA AJMERA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 18/04/2011 

 

 
ORAL
ORDER

Ms.

Ajmera, learned counsel for the applicant states that she has
informed the applicant that she is now not appearing in the matter.

Though
served none appears on behalf of the respondents. None appears on
behalf of the applicant. Hence, the application stands dismissed for
want of prosecution. Rule is discharged.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top