Gujarat High Court High Court

Nuruddin vs Pir on 22 July, 2011

Gujarat High Court
Nuruddin vs Pir on 22 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/4/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 4 of 2002
 

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


 

NURUDDIN
BADAMIYA SAIYED - Appellant(s)
 

Versus
 

PIR
IMAMSHAN BAWA ROJA SANSTHA COMMITTEE & 3 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
AS SAIYED for
Appellant(s) : 1, 
MR AJ MEMON for Defendant(s) : 1 - 3. 
RULE
SERVED for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 22/07/2011 

 

 
ORAL
ORDER

1. When
the matter was earlier listed before this Court on 12.05.2011, this
Court had passed the following order :-

“Learned
advocate for the appellant will supply Paper book within a period of
five weeks from today, Matter to be listed for hearing on 30.06.2011.

2. Again
on 30.06.2011, the Court had passed the following order :-

The
learned advocate for the appellant/s has not supplied the paper-book.
Hence, the time to supply the paper-book is extended for three weeks,
failing which the matter/s shall stand dismissed for non-
prosecution.

The
matters are adjourned to 22nd July 2011. A copy of present
order be placed in each matter.

3. In
spite of the aforesaid orders, the paper book has not been supplied
till today. Hence, only on this ground, the appeal stands dismissed.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top