Gujarat High Court
Ramakbal vs Ramkaran on 6 July, 2011
Gujarat High Court Case Information System
Print
FA/2141/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2141 of 1985
=========================================================
RAMAKBAL
SITARAM DUBE - Appellant(s)
Versus
RAMKARAN
SITARAM DUBE & 1 - Defendant(s)
=========================================================
Appearance
:
MR
SURESH M SHAH for
Appellant(s) : 1,
UNSERVED-EXPIRED (N) for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/07/2011
ORAL
ORDER
It
is stated by leaned advocate for the appellant that appellant is not
co-operating with him. It appears that the appellant is not
interested in proceeding with the matter. Hence, this matter stands
dismissed for default. Notice is discharged.
(K.S.JHAVERI,
J.)
niru*
Top