Gujarat High Court High Court

Hiramal vs Jitendrabhai on 30 September, 2011

Gujarat High Court
Hiramal vs Jitendrabhai on 30 September, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7127/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7127 of 2011
 

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

 

HIRAMAL
BHERUMAL MOTWANI - Petitioner(s)
 

Versus
 

JITENDRABHAI
BALRAJBHAI RAJPAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH BUCH for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Buch for the petitioner states that despite intimation
to the petitioner, he has not received any instruction to proceed
with the matter. He also states that the condition imposed by this
Court by order dated 8/8/2011 is not complied with.

In
view of the above, as condition imposed by this Court for service of
notice is not complied with, petition stands dismissed.

(BANKIM
N. MEHTA, J)

asma

   

Top