Gujarat High Court High Court

====================================== vs Nos.1 on 16 September, 2010

Gujarat High Court
====================================== vs Nos.1 on 16 September, 2010
Author: D.H.Waghela,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/175/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 175 of 2000
 

In


 

SPECIAL
CIVIL APPLICATION No. 883 of 2000
 

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


 

SAHITYA
SANGAM AND OTHERS
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
NOTICE SERVED for Appellant
Nos.1,3 - 8.NOTICE UNSERVED for Appellant Nos.2, 9, 
MS TRUSHA
PATEL, AGP for Respondent No.1. 
RULE SERVED for Respondent Nos.2,
7. 
MR AK CLERK for Respondent Nos.3, 6. 
MR JAYESH A DAVE for
Respondent No.4. 
MR TUSHAR MEHTA for Respondent
No.5. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Inspite
of special Notice being served upon appellant nos.1 and 3 to 8, no
one is present for the appellants. Notices on appellant nos.2 and 9
could not be served as they were not found at their given addresses.
Thus, the appeal which is pending since the year 2000 is not attended
or pursued by anyone. Therefore, it is dismissed for want of
prosecution.

(D.H.Waghela,
J.)

(Smt.Abhilasha
Kumari, J.)

*malek

   

Top