Gujarat High Court Case Information System
Print
SCA/12004/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12004 of 2009
=========================================================
VIJENDRA
SINGH - Petitioner(s)
Versus
CHAIRMAN
& 3 - Respondent(s)
=========================================================
Appearance
:
MRS
SUMAN KHARE for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,3 - 4.
MR
DARSHAN M PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/03/2010
ORAL
ORDER
When
this matter was listed for hearing on 09th March 2010,
this Court has passed the following order :
In
view of sick note of Mr.Kumar S.O. To 11.3.10. It is made clear that
if she is sick she will make alternative arrangement in the matter.
However,
today also the learned advocate for the petitioner
has filed a leave note and has not made any alternative arrangement
to appear in the matter. This matter could have been dismissed for
default today, however, to avoid any further litigations of
restoration and thereafter, Letters Patent Appeal, in
the interest of justice, the matter is adjourned to 18th
March 2010.
It
is, however, made clear that if on the next date of hearing, the
learned
advocate for the petitioner
is not present and/or any alternative arrangement to appear in the
matter is not made, this matter shall stand dismissed for default.
(K.S.
Jhaveri, J)
Aakar
Top