Gujarat High Court
State vs Dressers on 26 July, 2010
Gujarat High Court Case Information System
Print
SCA/9123/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9123 of 1999
======================================
STATE
OF GUJARAT - Petitioner(s)
Versus
DRESSERS
KARMACHARI MANDAL - Respondent(s)
======================================
Appearance
:
GOVERNMENT PLEADER for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/07/2010
ORAL
ORDER
On
23rd December 2009 the Principal Registrar (Judicial)
passed the following order:
“Rule
is unserved to sole respondent due to incomplete address. Learned
Advocate for the petitioner is hereby directed to supply fresh
address of unserved respondent. S.O. to 20.01.2010.”
In
spire of the above order the respondent is unserved. Hence the
petition is dismissed for default. Rule is discharged.
[K.S.
JHAVERI, J.]
ar
Top