Gujarat High Court High Court

New vs Shivkalaben on 22 June, 2009

Gujarat High Court
New vs Shivkalaben on 22 June, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1919/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 19 of 1991
 

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

 

NEW
INDIA ASSURANCE CO LTD DELETED AS PER COURT ORDER & 2 -
Appellant(s)
 

Versus
 

SHIVKALABEN
WD/O SHRIRAM ASHARE & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
DELETED
for Appellant(s) : 1,NOTICE SERVED
for Appellant(s) : 2 - 3. 
MR SUNIL K SHAH for Defendant(s) : 1 -
4,4.2.1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/06/2009 

 

 
 
ORAL
ORDER

This
Court has, by order dated 21.8.2007, issued notice to appellants no.2
and 3 of a fixed date clearly informing them that they are required
to appear either in person or make necessary arrangement for their
representation and matter was ordered to be listed on the date of the
return of the notices. Notice issued by this court has been served on
the appellants but appellant no.2 and 3 have not remained present
either in person or through an advocate. Therefore, in view of this,
this appeal stands dismissed for default. Learned Advocate Mr. Sunil
K. Shah has remained present for respondents. Accordingly, this
appeal stands disposed of.

(H.K.

Rathod,J.)

Vyas

   

Top