Gujarat High Court Case Information System
Print
FA/1105/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1105 of 1998
=================================================
WIMCO
LTD. - Appellant(s)
Versus
LIBERTY
MATCH COMPANY PVT.LTD. & 6 - Defendant(s)
=================================================
Appearance
:
MR DARSHAN M PARIKH for
Appellant(s) : 1,
MR AMAR N BHATT for Defendant(s) : 1,
RULE
SERVED for Defendant(s) : 2 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/08/2011
ORAL
ORDER
1. On
11.07.2011, this Court has passed following order:-
“The
learned advocate for the appellant/s is directed to take appropriate
action qua the unserved respondent/s within a period four weeks from
today, failing which the matter will stand dismissed qua the said
respondent/s.
The matter
is adjourned to 24th August 2011. In the meantime, the
Registry is directed to call for R & P of the respective matter.
A copy of present order be placed in each matter”
2. In spite of
earlier order no action is taken by learned advocate for the
appellant. Therefore, the appeal stands dismissed qua respondent Nos.
2 to 4.
3. First
Appeal to come up on Board for hearing on 3rd
October, 2011.
[K.
S. JHAVERI, J.]
pawan
Top