Gujarat High Court
Ak vs Regional on 26 August, 2011
Gujarat High Court Case Information System
Print
LPA/1146/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1146 of 1998
In
SPECIAL
CIVIL APPLICATION No. 828 of 1998
=========================================================
AK
MISTRY - Appellant(s)
Versus
REGIONAL
MANAGER & 2 - Respondent(s)
=========================================================
Appearance :
PARTY-IN-PERSON
for Appellant(s) : 1,
MR
MB GANDHI for Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
per the report of the office, the intimation has been sent by the
office on 06.10.2010, but not replied.
When
the matter is called out, the party-in-person is not present. Hence,
dismissed for default. Office shall intimate the order to the
party-in-person.
(JAYANT
PATEL, J.)
(S.R.
BRAHMBHATT, J.)
*bjoy
Top