Gujarat High Court High Court

Manavadar vs Masri on 27 April, 2010

Gujarat High Court
Manavadar vs Masri on 27 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/415/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 415 of 1995
 

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

 

MANAVADAR
NAGAR PANCHAYAT - Appellant(s)
 

Versus
 

MASRI
HARIDAS & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI for
Appellant(s) : 1, 
MRS SANGEETA N PAHWA for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 
NOTICE NOT RECD BACK
for Respondent(s) : 3 - 6. 
NOTICE UNSERVED for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
present for the appellant, though called out thrice during the course
of the day. Hence, dismissed and Notice is discharged with no order
as to costs. Interim relief, if any is operating, shall stand
vacated.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
M.D.Shah, J.)

(KMG
Thilake)

   

Top