Gujarat High Court Case Information System
Print
FA/1342/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1342 of 1989
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
SAVITABEN,
WD/O HOLIYABHAI SANTALIABHAI CHAUDHARI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
SN SHELAT for
Appellant(s) : 1,
MR RR MARSHALL for Defendant(s) : 1 - 5.
NOTICE
UNSERVED for Defendant(s) : 6,
NOTICE SERVED for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/12/2010
ORAL
ORDER
This
Court on 16.11.2010 has passed the following order:
“The
learned advocate for the appellant/s will take appropriate action
within a period of two weeks from today, failing which the appeal
qua unserved respondent/s will stand dismissed.
The
matters to be listed on 2nd December 2010.
A
copy of this order be placed in each matter.”
In
spite of the aforesaid order, learned advocate for the appellant has
not taken any action till this date in respect of unserved respondent
No. 6. Hence, the appeal qua unserved respondent No.6 stands
dismissed.
Matter
to be placed for hearing on 15.12.2010.
(K.S.JHAVERI,
J.)
niru*
Top