Gujarat High Court High Court

State vs Ashit on 6 October, 2010

Gujarat High Court
State vs Ashit on 6 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2755/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2755 of 2001
 

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


 

STATE
BANK OF BINAKER & JAIPUR - Appellant(s)
 

Versus
 

ASHIT
SHIPPING SERVICES PVT. LTD. & 1 - Defendant(s)
 

=========================================================
Appearance : 
MR
HEMANT S SHAH for
Appellant(s) : 1, 
MRS KETTY A MEHTA for Defendant(s) : 1, 
RULE
UNSERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

As
a last opportunity, at the request of Mr.Shah, time is granted to
furnish fresh address upto 20.10.2010. Thereafter, fresh notice
shall be issued by office at the new address returnable on
29.11.2010. It is also observed that if the fresh address is not
given by that date, the matter shall automatically stand dismissed
for want of prosecution.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top