Gujarat High Court
Parasram vs Hariram on 24 August, 2011
Gujarat High Court Case Information System
Print
FA/1610/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1610 of 1993
=========================================================
PARASRAM
HOTCHAND GOPALANI - Appellant(s)
Versus
HARIRAM
GAMUMAL & 1 - Defendant(s)
=========================================================
Appearance :
MR
AC GANDHI for
Appellant(s) : 1,
MR PM THAKKAR for Defendant(s) : 1,
SERVED BY
AFFIX.(N) for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/08/2011
ORAL
ORDER
Counsel
for the appellant states, inspite of his efforts the appellant has
not responded and therefore he seeks permission to retire from the
matter. Permission is granted.
It
appears that the appellant is not interested to proceed with the
matter hence, First Appeal stands disposed of. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri,J.)
mary//
Top