Gujarat High Court
Gsrtc vs Vakilaehmad on 13 December, 2010
Gujarat High Court Case Information System
Print
FA/4746/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4746 of 1999
=========================================================
GSRTC
- Appellant(s)
Versus
VAKILAEHMAD
MOHAMMED ISHAQ & 2 - Defendant(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) : 1,
RULE
SERVED BY DS for Defendant(s) : 2,
MR DAKSHESH MEHTA for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/12/2010
ORAL
ORDER
1.0 This
Court on 24.11.2010 has passed the following order:
“The
learned advocate for the appellant/s will take appropriate action
within a period of two weeks from today, failing which the appeal
qua unserved respondent will stand dismissed.
The
matter to be listed on 13th December 2010.”
2.0 Inspite
of the aforesaid order, learned advocate for the appellant/s has not
taken any action in respect of unserved respondent No.1. Hence,
appeal qua unserved respondent No.1 stands dismissed. Matter to be
listed for hearing on 22.12.2010.
(K.S.JHAVERI,
J.)
niru*
Top