Gujarat High Court Case Information System
Print
CRA/363/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 363 of 2004
=========================================
RIVERSIDE
PAPER MILLS PVT.LTD.
Versus
RANGILBHAI
RAMBHAI PATEL & 3
=========================================
Appearance
:
MR SUNIT S SHAH for
Petitioner
DS AFF.NOT FILED (R) for Respondent No.1
RULE SERVED
for Respondent Nos. 2 - 3.
DELETED for Respondent
No.4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/09/2010
ORAL
ORDER
This
Court [Coram: Ravi R. Tripathi, J.] has passed an order on 20th
June, 2006, relevant part of which reads as under.
………In
the event, the petitioner does not file affidavit of direct service
on or before 07.03.2006, the matter shall stand automatically
dismissed for non-prosecution without making any reference to this
Court.
Though
the aforesaid order passed, the petitioner has not filed affidavit of
direct service for respondent No.1, which was ordered to be filed on
or before 7th March, 2006.
In
view of the same, the petition is dismissed for non-prosecution.
Rule is discharged. Interim relief, if any, stands vacated.
[
M. D. SHAH, J. ]
vijay
Top