Gujarat High Court
Sandesh vs Chetnaben on 1 March, 2011
Gujarat High Court Case Information System
Print
SCA/17922/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17922 of 2005
With
SPECIAL
CIVIL APPLICATION No. 22632 of 2005
=========================================================
SANDESH
LTD. - Petitioner(s)
Versus
CHETNABEN
KAMLESHKUMAR SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
MR MUKUL SINHA for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
FRESH NOTICE REQD(R) for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2011
ORAL
ORDER
List
has been revised thrice, but, learned advocates appearing on behalf
of respective parties were not present today before this Court.
Nobody has mentioned these matters to adjourn. Neither leave note nor
sick note is filed by any learned advocate today. Therefore, this
Court has no option except to dismiss the matters in default.
Accordingly, both matters are dismissed in default. Rule stands
discharged. Interim relief, if any, shall stand vacated.
[H.K.
RATHOD, J.]
#Dave
Top