Gujarat High Court
Talavwalu vs Popatbhai on 11 July, 2011
Gujarat High Court Case Information System
Print
CA/1001/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 1001 of 2009
In
SPECIAL
CIVIL APPLICATION No. 9430 of 2008
=========================================================
TALAVWALU
KABARSTAN TRUST - Petitioner
Versus
POPATBHAI
BHIKHABHAI DANKHRA THROUGH POWER OF ATTORNEY & 2 - Respondents
=========================================================
Appearance :
MR
AYUB Y SHAIKH for
Petitioner: 1,
MR SK PATEL for Respondent : 1,
MR DHAVAL G
NANAVATI for Respondent : 2,
None for Respondent:
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/07/2011
ORAL
ORDER
On
05.05.2009 this Court (Coram: D.A. Metha, J.)(as he then was) passed
the following order :
“Registry
is directed not to circulate this Civil Application till relevant
documents are substituted by typed legible copies in accordance with
requirement of High Court Rules.”
Today,
submission of the office dated 28.06.2011 indicates that there is no
compliance of aforesaid order. Hence this Civil Application is
dismissed for non-prosecution. No further direction.
(S.R.BRAHMBHATT,
J.)
pallav
Top