Gujarat High Court High Court

Mamtaben vs Gujarat on 26 July, 2010

Gujarat High Court
Mamtaben vs Gujarat on 26 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29 of 2002
 

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


 

MAMTABEN
CHANDRAKANT PATEL - Petitioner(s)
 

Versus
 

GUJARAT
ST. FINANCIAL CORP. & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3. 
RULE UNSERVED for Respondent(s)
: 4 - 6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/07/2010 

 

 
 
ORAL
ORDER

Despite
number of opportunities given to the learned advocate appearing on
behalf of the petitioner to supply the correct address of
respondents nos. 4 to 6, the learned advocate appearing on behalf of
the petitioner has failed to supply fresh and correct address of
respondents nos. 4 to 6. Hence, the present petition is dismissed
for non-prosecution. Rule is discharged. Ad-interim relief granted
earlier, if any, stands vacated forthwith.

(M.R.

SHAH, J.)

siji

   

Top