Gujarat High Court High Court

Upendra vs Anirudhsinhji on 27 December, 2010

Gujarat High Court
Upendra vs Anirudhsinhji on 27 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/20976/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 20976 of 2005
 

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

 

UPENDRA
JADAVJI BHATT & 1 - Petitioner(s)
 

Versus
 

ANIRUDHSINHJI
PRABHATSINHJI JADEJA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1 - 2. 
MS SHAILI A KAPADIA for Respondent(s) :
1, 
None for Respondent(s) : 2, 
RULE SERVED BY DS for
Respondent(s) : 2.2.1,2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

1. This
Court has passed following order on 23.11.2010.

“When
the matter is called out, the learned advocates for the respective
parties are not present. In the interest of justice, the matter is
adjourned to 9th
December, 2010.”

2. Today
also, when the matter is called out, none present.
Hence, the
matter is dismissed in default. Rule is discharged. Interim relief,
if any, granted earlier stands vacated.

(M.D.Shah,J.)

(vipul)

   

Top