Gujarat High Court
State vs Shri on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/6262/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6262 of 2010
In
FIRST
APPEAL No. 1148 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
SHRI
MANGABHAI HARIBHAI PATEL PROP. OF AMBICA BHAJIYA HOUSE & 4 -
Respondent(s)
=========================================================
Appearance :
MR KP RAVAL
AGP for Petitioner(s) : 1 - 2.
RULE UNSERVED
for Respondent(s) : 1 - 2,4 - 5.
MR MA BUKHARI for Respondent(s) :
1,
SERVED BY AFFIX.-(R) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 30/07/2010
ORAL
ORDER
In
spite of the order dated 16.07.2010 passed by this Court, no action
is taken to serve the unserved respondents. Hence, this application
stands dismissed for default. Rule is discharged. Interim relief, if
any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top