Gujarat High Court
Manjuben vs Rajendra on 11 July, 2011
Gujarat High Court Case Information System
Print
SCA/16032/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16032 of 2010
=========================================
MANJUBEN
(NANDUBEN) JENTILAL HADIYAL DECEASED THRO HUSBAND & 5 -
Petitioner(s)
Versus
RAJENDRA
RAMESHBHAI NAKUM & 4 - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 6.
NOTICE SERVED BY DS for Respondent(s) : 1 -
5.
MR MB DODIA for Respondent(s) : 1 - 3.
MR DEEPAK P SANCHELA
for Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/02/2011
ORAL
ORDER
Shri
A.M. Dagli, learned advocate appearing on behalf of the petitioners
is absent when the matter is called out. Hence, the present petition
is dismissed for non-prosecution. Notice is discharged. Ad-interim
relief granted earlier, if any, stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top