Gujarat High Court
Oriental vs Savitaben on 28 July, 2008
Gujarat High Court Case Information System
Print
CA/2215/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2215 of 1997
In
FIRST
APPEAL No. 403 of 1997
=========================================================
ORIENTAL
INSURANCE CO.LTD - Petitioner(s)
Versus
SAVITABEN
MAHESHGAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ARUN H MEHTA for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
SERVED
BY AFFIX.(N) for
Respondent(s) : 1.2.1,1.2.3
- 2.
NOTICE
SERVED for
Respondent(s) : 1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/07/2008
ORAL
ORDER
List
has been revised twice, but, learned advocate Mr. Arun H. Mehta
appearing on behalf of applicant is not remained present before this
Court. He has neither filed leave note nor sick note. Nobody has
mentioned this matter on his behalf. Therefore, this Court has no
option except to dismiss the matter in default. Accordingly, present
Civil Application is dismissed in default in absence of learned
advocate Mr. Mehta.
[H.K.
RATHOD, J.]
#Dave
Top