Gujarat High Court High Court

Savita vs Vijaya on 20 July, 2011

Gujarat High Court
Savita vs Vijaya on 20 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1276/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1276 of 1993
 

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

 

SAVITA
TEXTILES - Appellant(s)
 

Versus
 

VIJAYA
BANK - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1, 
MR JA ADESHRA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/07/2011
 

ORAL
ORDER

It
is submitted on behalf of the learned advocate for the appellant
that the appellant is not cooperating with him by giving necessary
instructions in the matter.

In
view of aforesaid statement made by the learned advocate for the
appellant, the appeal stands dismissed for non- prosecution. No order
as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top