Gujarat High Court
Tobanbhai vs Executive on 19 April, 2011
Gujarat High Court Case Information System
Print
SCA/4077/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4077 of 2011
=========================================================
TOBANBHAI
ODHAVJIBHAI BODA - Petitioner(s)
Versus
EXECUTIVE
ENGINEER & 5 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
MR MANISH K KAJI for Respondent(s) : 1 - 2.
DS AFF.NOT FILED
(N) for Respondent(s) : 3 - 5.
MR SH ALMAULA for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/04/2011
ORAL
ORDER
Even
in the second call learned advocate for the petitioner is not
present. Learned advocate for the respondent is present and has
placed on record affidavit dated 19.4.2011 on behalf of the
respondent No.6 – State Bank of India. Any request for
adjournment and/or pass over is also not made either in the first
call or even in the second call. Hence, present petition is dismissed
for non-prosecution.
(K.M.TAHKER,J.)
Suresh*
Top