Gujarat High Court Case Information System
Print
SCA/4580/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4580 of 1990
=========================================================
SMT
SAROJBEN W/O LATE VISHNU BHAI CHHAGANBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KK SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR ANAND SHARMA, Assistant
Government Pleader for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2,
DELETED for Respondent(s) : 3,
RULE SERVED
BY DS for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 22/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE H.K.RATHOD)
Mr.Anand Sharma, learned
Assistant Government Pleader appearing on behalf of respondent No.1
is present. Though rule is served to respondent Nos.2, 4 and 5, no
appearance is filed on their behalf. Respondent No.3 is deleted.
This being the matter of 1990, more than 20 years have passed and in
all, on 44 occasions, the matter has been adjourned. Today
Mr.K.K.Shah, learned advocate for petitioner has not remained
present on both the calls.
In light of this
background and considering the fact that Mr.K.K.Shah has neither
filed sick note nor leave note today and nobody has mentioned on his
behalf, therefore we do not find any option except to dismiss the
matter for default.
The matter is dismissed
for default. Rule is discharged. Interim relief, if any, stands
vacated.
(H. K. RATHOD, J.) (K. A. PUJ, J.)
kks
Top