Gujarat High Court High Court

========================================================= vs Unknown on 27 August, 2010

Gujarat High Court
========================================================= vs Unknown on 27 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CRA/283/1995	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 283 of 1995
 

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

KANTILAL
MOHANLAL 

 

Versus
 

PRABHAVATIBEN
B BARBODHANIYA AND ANOTHER 

 

========================================================= 
Appearance
: 
MR SURESH M SHAH for
Applicant(s) : 1, 
MR CHIRAG B PATEL for Opponent(s) : 1, 
NOTICE
UNSERVED for Opponent(s) :
2, 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/10/2005 

 

 
 
ORAL
ORDER

When
the matter was called out in the first round, Mr.S.M.Shah, learned
advocate for the petitioner was not present. However, with a view to
give an additional opportunity, the matter was kept back.

Even
in the second round when the matter is called out, Mr.Shah is not
present. The matter is dismissed for non-prosecution.

(RAVI
R.TRIPATHI, J.)

The
order passed in the first half of the day is recalled.

The
Office is directed to notify the matter on 21st October
2005 as per the order of this Court dated 14.10.2005.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top