Gujarat High Court
Shri vs Chairman on 31 July, 2008
Gujarat High Court Case Information System
Print
LPA/70119/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 701 of 1995
In
SPECIAL
CIVIL APPLICATION No. 10502 of 1994
=====================================================
SHRI
R.S.CHAUHAN,WORKING AT PUNJAB NATIONAL BANK TCM - Appellant(s)
Versus
CHAIRMAN
& MANAGING DIRECTOR PUNJAB NATIONAL BANK,NEW DELHI -
Respondent(s)
=====================================================
Appearance :
NOTICE
SERVED for Appellant(s) : 1,PARTY-IN-PERSON for Appellant(s) :
1,
None for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Despite
repeated calls, party in person is not present. The record indicates
that earlier a notice was issued on the appellant and was served on
29-4-2008 to his son. The appellant seems to have chosen not to
pursue the appeal. The appeal is of 1995 and in our view, there is no
point in keeping this appeal pending. The appeal,therefore, is
dismissed for non-prosecution. Interim relief, if any, would stand
vacated.
(A.L.Dave,J)
(Smt.Abhilasha
Kumari,J)
arg
Top