Gujarat High Court High Court

Saiyad vs Learned on 19 November, 2010

Gujarat High Court
Saiyad vs Learned on 19 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/757/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
REVISION APPLICATION No. 757 of
1999 
=========================================================

 

SAIYAD
HUSSAIN SAIYAD SALAM - Applicant(s)
 

Versus
 

ATMARAM
REVACHAND - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJ MEMON for
Applicant(s) : 1, 1.2.1,1.2.2  
MR DIPAK R DAVE for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/11/2010 

 

ORAL
ORDER

Learned
Advocate Mr.AJ Memon is appearing for petitioners. Learned Advocate
Mr. DR Dave is appearing for respondent. It is a matter of 1999.
When the matter is called out, learned Advocate Mr. AJ Memon
appearing for petitioners has not remained present. Today, there is
no leave note or sick note filed by learned advocate Mr. Memon in
registry of this Court. No mention has been made on behalf of learned
advocate Mr.Memon before this Court. Therefore, considering the fact
that this is an old matter, this court is having no option except to
dismiss this matter for default. Accordingly, this civil revision
application is dismissed for default. Rule is discharged. Interim
relief, if any, shall stand vacated. No order as to costs.

(H.K.

Rathod,J.)

Vyas

   

Top