Gujarat High Court
State vs Ashit on 6 October, 2010
Gujarat High Court Case Information System
Print
FA/2755/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2755 of 2001
=========================================================
STATE
BANK OF BINAKER & JAIPUR - Appellant(s)
Versus
ASHIT
SHIPPING SERVICES PVT. LTD. & 1 - Defendant(s)
=========================================================
Appearance :
MR
HEMANT S SHAH for
Appellant(s) : 1,
MRS KETTY A MEHTA for Defendant(s) : 1,
RULE
UNSERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As
a last opportunity, at the request of Mr.Shah, time is granted to
furnish fresh address upto 20.10.2010. Thereafter, fresh notice
shall be issued by office at the new address returnable on
29.11.2010. It is also observed that if the fresh address is not
given by that date, the matter shall automatically stand dismissed
for want of prosecution.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top