Gujarat High Court High Court

Babubhai vs Anil on 15 July, 2010

Gujarat High Court
Babubhai vs Anil on 15 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3958/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3958 of 2006
 

 
 
=========================================================

 

BABUBHAI
BECHARBHAI - Petitioner(s)
 

Versus
 

ANIL
SYNTHETICS LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LN MEDIPALLY for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR
JITENDRA M PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

When the matter was listed on 29.06.2010, learned advocate for the
petitioner was not present. Today, also when the matter was called
out, learned advocate for the petitioner has not remained present.
Learned advocate for the respondent is present. The adjournment of
the matter is objected by learned advocate for the respondent. Hence,
matter is dismissed for default. Rule is discharged. Interim relief,
if any, stands vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top