Gujarat High Court
Mohammed vs Dashrathkumar on 3 February, 2011
Gujarat High Court Case Information System
Print
CA/14775/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14775 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6053 of 2009
======================================
MOHAMMED
IQBAL HASIM RANGOONI - Petitioner
Versus
DASHRATHKUMAR
BABULALJI & 2 - Respondents
======================================
Appearance :
MR
ZUBIN F BHARDA for the Petitioner.
RULE NOT RECD BACK for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/02/2011
ORAL
ORDER
This
application is called out twice. On both the occasions learned
advocate appearing on behalf of the applicant has chosen to remain
absent. Hence, the present application is dismissed for
non-prosecution. Rule is discharged. No costs.
[M.R.SHAH,J]
*dipti
Top