Gujarat High Court Case Information System
Print
LPA/869/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 869 of 2010
In
SPECIAL CIVIL APPLICATION No. 7267 of 2009
With
CIVIL
APPLICATION No. 4209 of 2010
In
LETTERS PATENT APPEAL No. 869 of
2010
=================================================
KISHOREKUMAR
LALCHAND BARIYA - Appellant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 2 - Respondent(s)
=================================================
Appearance
:
NOTICE
SERVED for Appellant(s) : 1,APPEARANCE WITHDRAWN for Appellant(s) :
1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appeal was preferred by party-in-person against the order of learned
Single Judge dated 06.08.2009. When the case was taken up on
04.05.2010, learned counsel for the appellant withdrew his appearance
from the appeal. For the said reason, Court issued notice to engage
some other lawyer. Inspite of service of notice, no appearance has
been filed. Nobody appears to press the appeal. The Letters Patent
Appeal and Civil Application are accordingly dismissed for
non-prosecution.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top