Gujarat High Court Case Information System
Print
SCA/7444/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7444 of 1996
=========================================================
KETY
SOLI MALESARIA & 1 - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
(MR
NR SHAHANI) for
Petitioner(s) : 1,NOTICE SERVED for Petitioner(s) : 1.2.1,
1.2.2,1.2.3 NOTICE NOT RECD BACK for Petitioner(s) : 2,
MR MD
PANDYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/02/2011
ORAL
ORDER
Initially,
in this matter learned advocate Mr.N.R.Sahani had appeared on behalf
of petitioner. After learned advocate Mr.N.R.Sahani has expired, a
notice has been issued to petitioner. However, the aforesaid notice
has been received by petitioner – Kety Soli Malesaria but, no
appearance is filed by any advocate and thereafter, petitioner has
also expired and his legal heirs have already been joined in
present proceedings. Therefore, though notice is served to
petitioner, no appearance is filed by any advocate on their behalf
and matter remained as it is. This being an old matter of 1996, same
is dismissed in default. Rule is discharged.
[
H.K.RATHOD, J. ]
(vipul)
Top