Bombay High Court
Shri Sardar Prithipal Singh Vohra. vs Sheetal Anand (Neena Gupta) on 17 September, 2025
2025:BHC-AS:38628
sr.1-fa-650-1996.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
TRUSHA
TUSHAR
MOHITE CIVIL APPELLATE JURISDICTION
Digitally signed by
TRUSHA TUSHAR
MOHITE
Date: 2025.09.17
17:19:40 +0530
FIRST APPEAL NO. 650 OF 1996
WITH
CIVIL APPLICATION NO. 2601 OF 1996
IN
FIRST APPEAL NO. 650 OF 1996
WITH
FIRST APPEAL NO. 651 OF 1996
WITH
CIVIL APPLICATION NO. 2602 OF 1996
IN
FIRST APPEAL NO. 651 OF 1996
WITH
FIRST APPEAL NO. 618 OF 2003
Sardar Prithipal Singh S/o J.S. Vohra .. Appellant
Versus
Jodh Singh & Anr. .. Respondents
None for the parties.
CORAM: FIRDOSH P. POONIWALLA, J.
DATE: SEPTEMBER 17, 2025
P. C.
1. In this Appeal, on 8th September, 2025 none appeared on behalf of the Appellant. In these circumstances, the Appeal was placed for dismissal today i.e. 17th September, 2025.
Page 1 of 2SEPTEMBER 3, 2025 Mansi shelke ::: Uploaded on - 17/09/2025 ::: Downloaded on - 17/09/2025 21:34:22 ::: sr.1-fa-650-1996.doc
2. Even today, no one is present on behalf of the Appellant. From this, it is very clear that the Appellant is not interested in prosecuting this Appeal.
Hence Appeal is dismissed for want of prosecution.
3. All Civil Applications and Interim Applications, if any, are also rendered infructuous and stand dismissed accordingly.
[FIRDOSH P. POONIWALLA, J.] Page 2 of 2 SEPTEMBER 3, 2025 Mansi shelke ::: Uploaded on - 17/09/2025 ::: Downloaded on - 17/09/2025 21:34:22 :::