Gujarat High Court Case Information System
Print
SCA/4314/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4314 of 1995
With
SPECIAL
CIVIL APPLICATION No. 10753 of 1994
=========================================================
BHARATBHAI
SHANATILAL SHETH - Petitioner
Versus
SAHYOG
CO-OERATIVE BANK LTD & 2 - Respondents
=========================================================
Appearance :
MR
BHARAT JANI for
Petitioner: 1,
RULE SERVED for Respondents : 1, 3,
MR GIRISH D
BHATT for Respondent : 1,
None for Respondent : 2,
SERVED BY
AFFIX.-(R) for Respondent : 2.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 16/03/2011
ORAL
ORDER
On
17.02.2011, the Court passed the following order :
This
matter was called out twice. On both the occasions, none has remained
present for the petitioner. On earlier occasion, this Court (Coram:
Jayant Patel, J.) on 11.01.2010 passed the following order:
As
a last opportunity, at the request of Mr. Jani, time to comply with
the earlier directions is granted upto 27.1.2010, failing which the
matter shall stand dismissed.
Today,
as could be seen from the matter, no steps have been taken and no one
is present to explain as to why steps have not been taken. Hence,
matter is required to be dismissed for default. Order accordingly.
Rule discharged.
(S.R.BRAHMBHATT,
J.)
Further
Order:
After
above order was passed, Mr. Jani appears and requests for reviving
the petition. Request is accepted. At his request, above order is
recalled. Matter is adjourned to 24.02.2011.
Today,
when the matter was called out, no one is present for the
petitioners. Hence, matters are dismissed for default. Rule
discharged. Registry is directed to keep the copy of this order in
each matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top