Gujarat High Court High Court

Nirmala vs Bhagvatiprasad on 22 September, 2008

Gujarat High Court
Nirmala vs Bhagvatiprasad on 22 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1 of 2007
 

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

 

NIRMALA
SYNTHETIC PVT LTD - Appellant(s)
 

Versus
 

BHAGVATIPRASAD
SHARMA - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MANISH J PATEL for
Appellant(s) : 1, 
MR HARSHIT S TOLIA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 22/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Mr.

Manish Patel, learned counsel appearing for the appellant is not
present when the matter is called out. Today, this Court could have
dismissed the appeal for want of prosecution, however, in the interst
of justice, the matter is adjourned to tomorrow, i.e on 23rd
September, 2008. To be listed on the first Board.
It is clarified that till further
orders that may be passed by the Court, pendency of this
appeal would not come in the way of respondent-plaintiff if execution
petition is filed.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top