Gujarat High Court
Thakarda vs Union on 14 July, 2011
Gujarat High Court Case Information System
Print
SA/90/1988 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 90 of 1988
=========================================================
THAKARDA
SOMAJI VAGHAJI & 11 - Appellant(s)
Versus
UNION
OF INDIA & 2 - Defendant(s)
=========================================================
Appearance :
MR
RC JANI for
Appellant(s) : 1 - 3, 3.2.2, 3.2.3,3.2.4 - 12.None for Appellant(s) :
None for Petitioner No(s).: for Appellant(s) : 3,
NOTICE SERVED
for Defendant(s) : 1,
MR BIPIN I MEHTA for Defendant(s) : 1,
MS
MEGHA JANI for Defendant(s) : 1,
UNSERVED-EXPIRED (N) for
Defendant(s) : 2,
GOVERNMENT PLEADER for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2011
ORAL
ORDER
Learned
counsel Mr. R.C. Jani has retired from the matter and he no longer
appears on behalf of the appellants. No alternative arrangement has
been made by the appellants. Today, neither the appellants nor anyone
on their behalf was present when the matter was called out. The
appeal is of the year 1988. it appears that the party concerned is
not interested in pursuing the matter. Hence, the appeal stands
dismissed for default.
[K.
S. JHAVERI, J.]
Pravin/*
Top