Gujarat High Court High Court

Mukeshbhai vs Romaben on 1 March, 2011

Gujarat High Court
Mukeshbhai vs Romaben on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/212/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 212 of 2010
 

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


 

MUKESHBHAI
RAMESHBHAI JAMATANI - Appellant(s)
 

Versus
 

ROMABEN
KISHORBHAI VADWANI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HB DESAI for
Appellant(s) : 1, 
MR ABHIJIT P JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 01/03/2011 

 

ORAL
ORDER

1. This
matter was earlier listed before this Court on 07.02.2011. However,
on that day, it was adjourned at the instance of learned counsel Mr.
H.B. Desai.

2. Thereafter,
the matter was listed on 28.02.2011. On that day, the following order
was passed;

“In
view of the leave note of Mr. Desai, S.O to 01.03.2011.

If
Mr. Desai is not in a position to remain present, he will make
alternative arrangement.”

3. Today,
none was present on behalf of the appellant when the matter was
called out. Hence, the appeal stands dismissed for default. Notice is
discharged.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top