Gujarat High Court High Court

Kodinar vs Bileshwar on 1 March, 2011

Gujarat High Court
Kodinar vs Bileshwar on 1 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8495/1991	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8495 of 1991
 

With


 

SPECIAL
CIVIL APPLICATION No. 8651 of 1990
 

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


 

KODINAR
TALUKA CO-OPERAITVE BANKING UNION LTD., - Petitioner
 

Versus
 

BILESHWAR
KHAND UDYOG KHEDUT SAHKARI MANDLI LTD., & 5 - Respondents
 

=========================================================
Appearance : 
MR
SANDEEP N BHATT for
Petitioner : 1, 
MR ASHISH H SHAH for Respondent : 1, 
MS MANISHA
NARSINGHANI AGP for Respondents : 2 - 5. 
None for Respondent :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
COMMON
ORAL ORDER

In
both these matters, on 25.10.2010, this Court (Coram: K.S. Jhaveri,
J.) had passed the following order:

Heard
learned counsel Mr.Shah for Mr.Sandeep Bhatt.

These
matters were adjourned from time to time since 3rd
May 2010. Today also, when the matter is called out, Mr.Shah
requests for time on behalf of Bhatt. The matters are of years
1991 and 1990. As such, no further time can be granted. Hence,
both these matters stand dismissed for default. Rule is
discharged, with no order as to costs. Interim relief, if any,
shall stand vacated.

It
appears that thereafter, matters were restored in the year 2010
itself.

Today,
when the matters were called out, none has remained present for the
petitioners. Hence, the Court is left with no choice but to dismiss
the matters for default. Orders accordingly. Rule discharged.
Interim relief, if any, stands vacated. No costs.

Registry
is directed to keep the copy of this order in Special Civil
Application No. 8651 of 1990.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top