Gujarat High Court High Court

Bhanjibhai vs Diwalibenpremjibhaisatwarathroughpowerofattorney on 29 November, 2010

Gujarat High Court
Bhanjibhai vs Diwalibenpremjibhaisatwarathroughpowerofattorney on 29 November, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10974/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10974 of 2009
 

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

 

BHANJIBHAI
SAVABHAI SATWARA - Petitioner(s)
 

Versus
 

DIWALIBENPREMJIBHAISATWARATHROUGHPOWEROFATTORNEY
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
NIRZAR S DESAI for Respondent(s) : 1, 
MR SUDHIR SHAH for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
UNSERVED-REFUSED (N) for Respondent(s) : 2.2.1,2.2.2 - 4,4.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 15/09/2010 

 

 
ORAL
ORDER

1. On
earlier occasion i.e. 1st September, 2010, this Court
passed an order expressing that the petition and second appeal both
being of 2009 and still rotating on the admission board, may not be
adjourned. The said order was passed in light of the fact that the
petition and appeal are placed before this Court by virtue of order
passed by the Hon’ble Chief Justice. Earlier, the petition and appeal
were ordered to be placed after order of the Hon’ble Chief Justice,
however, on earlier occasion also the proceedings had to be adjourned
by order dated 25.08.2010 on account of absence of the learned
advocate of both sides. Despite the said order and subsequent dated
1st September, 2010, today also, request for adjournment
is made on the ground that Mr.Desai, learned advocate for the
respondent No.1 has filed sick note.

2. It
is noticed that the affidavit of service of process of the Court to
the respondent Nos.2/1, 2/2, 3/1, 4/1 and 4/2 has not been filed. Any
appearance on behalf of the said respondents is also not entered. The
cause list also shows that some of the unserved respondents have
refused service. The petitioner-appellant does not appear to have
taken any steps for service of notice to unserved respondents. While
adjourning the proceedings in view of the sick note filed by the
learned advocate for the respondents, the petitioner is directed to
take steps to ensure that all unserved respondents are duly served.

3. Interim
relief, if any, to continue till then. S.O. to 1st
October, 2010.

(K.M.

Thaker, J.)

rakesh/

   

Top