Gujarat High Court High Court

Proprietor vs Rajendra on 12 August, 2010

Gujarat High Court
Proprietor vs Rajendra on 12 August, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/169/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 169 of 2008
 

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

 

PROPRIETOR
OF SHRI SIDDHESH- WARI CONSTRUCTION - Appellant(s)
 

Versus
 

RAJENDRA
SHRAMA - Defendant(s)
 

=========================================================
 
Appearance
: 
MR.BHARAT
PRAJAPATI for
Appellant(s) : 1,MR DIPESH K SONI for Appellant(s) : 1, 
MR KH BAXI
for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/12/2009 

 

 
 
ORAL
ORDER

The
matter has been called out thrice after revising the entire
cause-list for the third time. None appears for the appellant. The
Second Appeal is dismissed for non-prosecution. Notice is discharged.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top