Gujarat High Court High Court

Hansaben vs Gujarat on 22 February, 2011

Gujarat High Court
Hansaben vs Gujarat on 22 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9962/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 9962 of 2001
 

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


 

HANSABEN
PARSHOTTAMDAS PATEL & 5 - Petitioners
 

Versus
 

GUJARAT
STATE FINANCILA CORPO. - Respondent
 

=========================================================
Appearance : 
MR
MIHIR H JOSHI for
Petitioners : 1 - 6. 
RULE SERVED BY DS for Respondent : 1, 
MR
HS MUNSHAW for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
ORAL
ORDER

Matter
is called twice, none has remained present for the petitioner on all
the counts. The matter is of the year 2001. Hence, matter is
dismissed for default. Rule discharged. Interim relief stands
vacated. There shall be no order as to costs.

(S.R.BRAHMBHATT,
J.)

FURTHER
ORDER :

After
passing the aforesaid order, when the court is rising for lunch,
learned advocate Anuj Trivedi for Shri Joshi for the petitioner
appears and orally requests for recalling the order. The request is
accepted. The matter is restored at oral request and is adjourned to
23.02.2011 with a specific observation that no further time shall be
granted.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top