Gujarat High Court
====================================== vs Nos.1 on 16 September, 2010
Gujarat High Court Case Information System
Print
LPA/175/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 175 of 2000
In
SPECIAL
CIVIL APPLICATION No. 883 of 2000
======================================
SAHITYA
SANGAM AND OTHERS
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance
:
NOTICE SERVED for Appellant
Nos.1,3 - 8.NOTICE UNSERVED for Appellant Nos.2, 9,
MS TRUSHA
PATEL, AGP for Respondent No.1.
RULE SERVED for Respondent Nos.2,
7.
MR AK CLERK for Respondent Nos.3, 6.
MR JAYESH A DAVE for
Respondent No.4.
MR TUSHAR MEHTA for Respondent
No.5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Inspite
of special Notice being served upon appellant nos.1 and 3 to 8, no
one is present for the appellants. Notices on appellant nos.2 and 9
could not be served as they were not found at their given addresses.
Thus, the appeal which is pending since the year 2000 is not attended
or pursued by anyone. Therefore, it is dismissed for want of
prosecution.
(D.H.Waghela,
J.)
(Smt.Abhilasha
Kumari, J.)
*malek
Top