Gujarat High Court Case Information System
Print
FA/3008/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3008 of 2000
=========================================================
REGIONAL
DIRECTOR - Appellant(s)
Versus
VIKRAM
CHEMICALS & 1 - Defendant(s)
=========================================================
Appearance :
MR
BP BHATT for
Appellant(s) : 1,
NANAVATI ASSOCIATES for Defendant(s) : 1,
NOTICE
UNSERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2011
ORAL
ORDER
1. On
30.06.2011 this Court passed the following order;
“The learned advocate
for the appellant/s is directed to take appropriate action qua the
unserved respondent/s within a period four weeks from today, failing
which the matter will stand dismissed qua the said respondent/s.
The matter is adjourned to
03rd August 2011. In the meantime, the Registry is
directed to call for R & P of the matter. A copy of present order
be placed in each matter.”
2. However,
no action has been taken till today. Hence, the appeal stands
dismissed qua the unserved respondents. The appeal to be listed for
final hearing on 07.09.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top