Gujarat High Court Case Information System
Print
SCA/4276/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4276 of 2006
=========================================================
BHAGAT
SALT & CHEMICALS INDUSTRIES - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NIKHILESH J SHAH for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
3,
MR RC JANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/10/2010
ORAL
ORDER
Learned
Advocate Mr.Nikhilesh J.Shah appearing for petitioner has filed note
in registry of this Court dated 29.9.2010 wherein it is specifically
stated by him that the matter has been handed over to him through
some other person and there seems to be some dispute between them
and, therefore, he is not having any information and due to non
cooperation of petitioner, now, he is not able to continue to appear
for petitioner. It is also stated in the said note that letter dated
23.8.2010 was sent to petitioner by him by RPAD on 25.8.2010 which
has been refused by petitioner and, therefore, his name may be
deleted as advocate for petitioner. Considering note dated 29.9.2010
and Registered AD Envelope refused by petitioner, produced along with
note dated 29.9.2010, registry of this Court is directed to delete
name of learned Advocate Mr.Nikhilesh J.Shah for petitioner.
Therefore, in light of this back ground, registry of this Court is
also directed to issue notice to petitioner by making it returnable
on 23.11.2010.
(H.K.
Rathod,J.)
Vyas
Top