Gujarat High Court High Court

Union vs M/S on 3 December, 2010

Gujarat High Court
Union vs M/S on 3 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/115/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 115 of 1992
 

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

 

UNION
OF INDIA - Appellant(s)
 

Versus
 

M/S
HARIBHAI MADHAVLAL A REGISTERED PARTNERSHIP FIRM & 1 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SHANTILAL S SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

When
matter is called out learned advocate Mr. SS Shah appearing for
appellant and learned advocate Mr. MB Shah for respondent are not
remained present. Though, this being a matter of 1992, no care is
taken by either of advocate to proceed with this old matter.
Therefore, in absence of them, present Second appeal is dismissed in
default.

(H.K.RATHOD,
J)

asma

   

Top