Gujarat High Court High Court

Shri vs Chairman on 31 July, 2008

Gujarat High Court
Shri vs Chairman on 31 July, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/70119/1995	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 701 of 1995
 

In


 

SPECIAL
CIVIL APPLICATION No. 10502 of 1994
 

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

SHRI
R.S.CHAUHAN,WORKING AT PUNJAB NATIONAL BANK TCM - Appellant(s)
 

Versus
 

CHAIRMAN
& MANAGING DIRECTOR PUNJAB NATIONAL BANK,NEW DELHI -
Respondent(s)
 

=====================================================
 
Appearance : 
NOTICE
SERVED for Appellant(s) : 1,PARTY-IN-PERSON for Appellant(s) :
1, 
None for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Despite
repeated calls, party in person is not present. The record indicates
that earlier a notice was issued on the appellant and was served on
29-4-2008 to his son. The appellant seems to have chosen not to
pursue the appeal. The appeal is of 1995 and in our view, there is no
point in keeping this appeal pending. The appeal,therefore, is
dismissed for non-prosecution. Interim relief, if any, would stand
vacated.

(A.L.Dave,J)

(Smt.Abhilasha
Kumari,J)

arg

   

Top