Gujarat High Court High Court

Regional vs Vikram on 3 August, 2011

Gujarat High Court
Regional vs Vikram on 3 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3008/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3008 of 2000
 

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


 

REGIONAL
DIRECTOR - Appellant(s)
 

Versus
 

VIKRAM
CHEMICALS & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
BP BHATT for
Appellant(s) : 1, 
NANAVATI ASSOCIATES for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
ORAL
ORDER

1. On
30.06.2011 this Court passed the 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
03rd August 2011. In the meantime, the Registry is
directed to call for R & P of the matter. A copy of present order
be placed in each matter.”

2. However,
no action has been taken till today. Hence, the appeal stands
dismissed qua the unserved respondents. The appeal to be listed for
final hearing on 07.09.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top