Gujarat High Court High Court

Vimlaben vs A-One on 12 August, 2010

Gujarat High Court
Vimlaben vs A-One on 12 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8626/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8626 of 1994
 

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

 

VIMLABEN
DHIRAJLAL SHERADIYA & 73 - Petitioner(s)
 

Versus
 

A-ONE
HOUSING CORPORATION & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY H PATEL for
Petitioner(s) : 1 - 74. 
RULE UNSERVED for Respondent(s) : 1 -
2. 
NOTICE NOT RECD BACK for Respondent(s) : 3, 5, 
NOTICE
UNSERVED for Respondent(s) : 4, 
MR DR BHATT for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

In
view of the noncompliance of the order passed by this Court in not
taking steps to serve the unserved respondents and not supplying
fresh and complete particulars of the unserved respondents, despite
the various orders and considering the fact that the present
Special Civil Application is of the year 1994 and still no steps are
taken to serve the unserved respondents, present petition is
dismissed for non-prosecution. Rule is discharged. Interim relief
granted earlier, if any, stands vacated forthwith. No costs.

[M.R.

SHAH, J.]

rafik

   

Top