Gujarat High Court High Court

Champakbhai vs Palanpur on 7 December, 2010

Gujarat High Court
Champakbhai vs Palanpur on 7 December, 2010
Author: Jayant Patel,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/926/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

OFFICE
NOTE
 

 IN
 

LETTERS
PATENT APPEAL No. 926 of 2001
 

In


 

SPECIAL
CIVIL APPLICATION No. 7235 of 2001
 

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


 

CHAMPAKBHAI
B THAKKAR - Appellant
 

Versus
 

PALANPUR
MUNICIPALITY & 7 - Respondents
 

=================================================
 
Appearance : 
MR
JD AJMERA for Appellant: 
MR MEHUL H RATHOD for Respondents : 1 -
2. 
RULE SERVED for Respondents : 3, 5, 
NOTICE UNSERVED for
Respondent: 4, 
MR KM PATEL for Respondents : 6 -
8. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Learned
advocate shall provide complete address of Respondent No.4 within two
weeks. Office shall issue notice, returnable on 29/12/2010, at the
new address of respondent no.4, which may be supplied by learned
advocate. Upon failure on the part of learned advocate for supplying
address of Respondent no.4, the matter shall automatically stand
dismissed for want of prosecution.

[
JAYANT PATEL, J ]

/vgn
[S.R. BRAHMBHATT,
J ]

   

Top