Gujarat High Court High Court

Shah vs Bhagchand on 17 February, 2011

Gujarat High Court
Shah vs Bhagchand on 17 February, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/180/1985	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 180 of 1985
 

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

 

SHAH
DALICHAND DHANRAJBHAI - Appellant(s)
 

Versus
 

BHAGCHAND
MULCHAND KHATRI - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1, 
MS JIRGA D JHAVERI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

The
appellant was earlier represented by learned advocate Mr. PM Raval.
The Court issued notice to the appellant as learned advocate Mr. PM
Raval expired. The notice is served to appellant on 27.9.2010, 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 matter. Therefore, the second appeal stands
dismissed for want of prosecution. Interim relief, if any, stands
vacated with no order as to costs.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top