Gujarat High Court High Court

Vasantrai vs Shivshanker on 23 November, 2010

Gujarat High Court
Vasantrai vs Shivshanker on 23 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/66/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 66 of 1993
 

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

 

VASANTRAI
M BHATT - Appellant(s)
 

Versus
 

SHIVSHANKER
BABULAL PANDYA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
(MR
BK PARIKH) for
Appellant(s) : 1,MR MB PARIKH for Appellant(s) : 1.2.1, 1.2.2,1.2.3
 
MR MEHUL S SHAH for Defendant(s) : 1, 
MR SURESH M SHAH for
Defendant(s) : 1, 
None for Defendant(s) : 2, 
NOTICE SERVED for
Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

List
has been revised twice, learned advocate Mr. MB Parikh not remained
present on both occasion and has not filed any sick note or leave
note. Even, no advocate has mentioned on his behalf.

Therefore,
this being an old matter and more than seventeen years have passed,
this Court is having no other option except to dismiss matter.
Accordingly, present appeal is dismissed in default. Ad interim
relief, if any, stand vacated.

(H.K.RATHOD,
J)

asma

   

Top