Gujarat High Court
Gamanlal vs Chalthan on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/5831/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5831 of 1995
=====================================================
GAMANLAL
KESHAVLAL BHAVSAR - Petitioner(s)
Versus
CHALTHAN
VIBHAG KHAND UDYOG SAHKARI MANDALI LTD & 1 - Respondent(s)
=====================================================
Appearance :
MR
PK PANDYA for Petitioner(s) : 1,
Ms.Samta Patel for NANAVATI
ASSOCIATES for Respondent(s) : 1,
M/S MG DOSHIT & CO for
Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/08/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
This
matter was called out in the first Session as well as in the second
Session. At both calls, the learned advocate for the petitioner was
not present. In the circumstances, the petition is dismissed for want
of prosecution. Rule is discharged. Interim relief,if any, shall
stand vacated.
(Harsha Devani,J)
(Smt.Abhilasha Kumari,J)
arg
Top