Gujarat High Court
Shree vs State on 8 September, 2010
Gujarat High Court Case Information System
Print
SCA/8947/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8947 of 2010
=========================================================
SHREE
PILWAI SEVA SAHKARI MANDLI LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI
for
Petitioner
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE 8th September 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Inspite of Order dated 02/08/2010, the defects having not been
removed, the case deserves to be dismissed for non-compliance of the
Court’s order.
Accordingly, the case stands dismissed.
{S.J
Mukhopadhaya, CJ.}
{Anant
S. Dave, J.}
Prakash*
Top