Gujarat High Court High Court

Shri vs State on 6 May, 2011

Gujarat High Court
Shri vs State on 6 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/36/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 36 of 1993
 

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

 

SHRI
MAHAVIRSWAMI JAIN DERASAR & 2 - Appellant(s)
 

Versus
 

STATE
BANK OF INDIA - Defendant(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Appellant(s) : 1, 3,NOTICE UNSERVED for Appellant(s) : 2, 
NOTICE
SERVED for Defendant(s) : 1, 
MR PRANAV G DESAI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

The
appellant no. 1 is served but not present. The appellant no. 2 is
unserved. It appears that the appellants are not interested in the
matter. In that view of the matter, this court is not in a position
to pass further orders. Appeal stands disposed of as abated. Notice
is discharged.

(K.S.

JHAVERI, J.)

Divya//

   

Top