Gujarat High Court Case Information System
Print
SA/17/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 17 of 2003
=========================================================
VIRA
MERU JOTWA - Appellant(s)
Versus
RAMSHI
SIDI GADHE & 1 - Defendant(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Appellant(s) : 1,
MR ASHISH M DAGLI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/07/2011
ORAL
ORDER
When
present appeal came up for final hearing on 12th May
2011, this Court passed the following order :
“Learned
advocate for the appellant will supply Paper Book within a period of
five weeks from today. In the meantime, he will also take
appropriate action in respect of unserved respondent failing which
the appeal qua unserved respondent shall stand dismissed. Matter to
be listed for hearing on 30.06.2011.”
Even
today no paper-book is on record of the appeal. Hence, as a last
chance, the learned advocate for the appellant is directed to
provide paper-book within a period of two weeks from today, failing
which the appeal will stand dismissed.
The matter is adjourned to 11th August 2011.
(K.S.
Jhaveri, J)
Aakar
Top