Gujarat High Court
New vs Charu on 18 January, 2011
Gujarat High Court Case Information System
Print
FA/743/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 743 of 1989
=========================================================
NEW
INDIA ASSURANCE CO.LTD. - Appellant(s)
Versus
CHARU
JAYWANT SULE WD/O. JAYWANT VASANT SULE & 4 - Defendant(s)
=========================================================
Appearance
:
MR
SB VAKIL for
Appellant(s) : 1,
MR RK MISHRA for Defendant(s) : 1, 3,
None
for Defendant(s) : 2, 4,
MR RP BHATT for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/01/2011
ORAL
ORDER
Present
First Appeal is of the year 1989. It was called out twice, but on
both the occasions, the learned advocate appearing on behalf of the
appellant has remained absent. Hence, dismissed for non-prosecution.
[M.R.
SHAH, J.]
rafik
Top