Gujarat High Court High Court

Sardar vs J on 4 March, 2010

Gujarat High Court
Sardar vs J on 4 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/429/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 429 of 1990
 

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

 

SARDAR
SAROVAR NARMADA NIGAM LTD. - Appellant(s)
 

Versus
 

J
C PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
UDAYAN P VYAS FOR BHARAT J SHELAT
for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
MR PR
THAKKAR for Defendant(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 04/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Mr.Udayan
P.Vyas, learned counsel for the appellant submits that the appellant
had already taken away the papers and they have no instructions to
appear. Accordingly, the appeal is dismissed for non-prosecution.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top