Gujarat High Court High Court

Kishorekumar vs Gujarat on 23 September, 2010

Gujarat High Court
Kishorekumar vs Gujarat on 23 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/869/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 869 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7267 of 2009
 

With


 

CIVIL
APPLICATION No. 4209 of 2010
 

In
LETTERS PATENT APPEAL No. 869 of
2010 
 
=================================================
 

KISHOREKUMAR
LALCHAND BARIYA - Appellant(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 2 - Respondent(s)
 

================================================= 
Appearance
: 
NOTICE
SERVED for Appellant(s) : 1,APPEARANCE WITHDRAWN for Appellant(s) :
1, 
None for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appeal was preferred by party-in-person against the order of learned
Single Judge dated 06.08.2009. When the case was taken up on
04.05.2010, learned counsel for the appellant withdrew his appearance
from the appeal. For the said reason, Court issued notice to engage
some other lawyer. Inspite of service of notice, no appearance has
been filed. Nobody appears to press the appeal. The Letters Patent
Appeal and Civil Application are accordingly dismissed for
non-prosecution.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top