Gujarat High Court
Manjuben vs Rajendra on 11 July, 2011
Gujarat High Court Case Information System Print SCA/16032/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 16032 of 2010 ========================================= MANJUBEN (NANDUBEN) JENTILAL HADIYAL DECEASED THRO HUSBAND & 5 - Petitioner(s) Versus RAJENDRA RAMESHBHAI NAKUM & 4 - Respondent(s) ========================================= Appearance : MR ASHISH M DAGLI for Petitioner(s) : 1 - 6. NOTICE SERVED BY DS for Respondent(s) : 1 - 5. MR MB DODIA for Respondent(s) : 1 - 3. MR DEEPAK P SANCHELA for Respondent(s) : 4, ========================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 28/02/2011 ORAL ORDER
Shri
A.M. Dagli, learned advocate appearing on behalf of the petitioners
is absent when the matter is called out. Hence, the present petition
is dismissed for non-prosecution. Notice is discharged. Ad-interim
relief granted earlier, if any, stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top