Gujarat High Court High Court

Harikrishna vs M/S.Rinki on 5 October, 2011

Gujarat High Court
Harikrishna vs M/S.Rinki on 5 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/1/1998	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 1 of
1998 
 
=================================================
 

HARIKRISHNA
GHANSHYAMDAS SHAH - Petitioner(s)
 

Versus
 

M/S.RINKI
PETROCHEMICALS AND- INDUSTRIES LIMITED - Respondent(s)
 

=================================================
 
Appearance : 
MS
JIRGA D JHAVERI for Petitioner(s) : 1, 
MR VS PANDYA for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/10/2011  
ORAL ORDER

When
the petition is taken up for hearing, neither learned advocate for
the petitioner nor learned advocate for the respondent are present.

On
18.7.2011, when the matter was listed and taken up for final hearing,
below mentioned order was passed:-

“The
present Company Petition is listed for final hearing. When the
petition is taken up for hearing, learned advocates for the
petitioner as well as respondent are not present. Hence, as a last
chance hearing of the petition is adjourned to 20.8.2011.
In the event learned advocate for the petitioner is not present on
the said date, the petition shall stand dismissed for non-prosecution
since it is pending since 1998.”

Today, the
petition is again listed for final hearing. As noted above, neither
contesting parties nor their learned advocates are present. Even, no
one has requested for pass over or adjournment.

Having regard
to the aforesaid aspects and details and also considering the fact
that the cause list shows that the matter is listed for 80 times,
dismissed for non-prosecution.

[K.M.Thaker,
J.]

kdc

   

Top