Gujarat High Court
Rameshkumar vs Union on 17 February, 2011
Gujarat High Court Case Information System
Print
SA/241/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 241 of 1985
=========================================================
RAMESHKUMAR
RATILAL SHAH - Appellant(s)
Versus
UNION
OF INDIA & 1 - Defendant(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,
MR JD AJMERA for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/02/2011
ORAL
ORDER
The
appellant was earlier represented by learned advocate Mr. RV
Deshmukh, who had become Judge of Secondary Education Tribunal.
Therefore, notice is issued to appellant informing him to engage
another advocate. Notice is served, but the appellant has neither
appeared nor engaged advocate to prosecute the second appeal. It
appears that the appellant is not interested in prosecuting the
second appeal. Therefore, the second appeal stands dismissed for
want of prosecution with no order as to costs.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top