Gujarat High Court
Hiramal vs Jitendrabhai on 30 September, 2011
Gujarat High Court Case Information System
Print
SCA/7127/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7127 of 2011
=========================================================
HIRAMAL
BHERUMAL MOTWANI - Petitioner(s)
Versus
JITENDRABHAI
BALRAJBHAI RAJPAL - Respondent(s)
=========================================================
Appearance
:
MR
PH BUCH for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 30/09/2011
ORAL
ORDER
Learned
advocate Mr. Buch for the petitioner states that despite intimation
to the petitioner, he has not received any instruction to proceed
with the matter. He also states that the condition imposed by this
Court by order dated 8/8/2011 is not complied with.
In
view of the above, as condition imposed by this Court for service of
notice is not complied with, petition stands dismissed.
(BANKIM
N. MEHTA, J)
asma
Top