Gujarat High Court
Mihir vs Executive on 5 February, 2010
Gujarat High Court Case Information System
Print
SCA/21376/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21376 of 2005
=========================================================
MIHIR
SHAH - Petitioner(s)
Versus
EXECUTIVE
DIRECTOR-VADODARA STOCK EXCHANGE - Respondent(s)
=========================================================
Appearance :
MRS
KALPANA K RAVAL for
Petitioner(s) : 1,
MR ASHOK L SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 05/02/2010
ORAL
ORDER
Ms.Raval
is not present in the second round. Hence, dismissed for default.
(JAYANT PATEL, J.)
Date
: 08.02.2010
Before
the order is signed, Ms.Raval prays for restoration and she is ready
to proceed with the main matter simultaneously. However, Mr.Shah is
not present. Hence, restored. To be listed for final hearing on
15.02.2010.
(JAYANT
PATEL, J.)
*bjoy
Top