Gujarat High Court
Appearance : vs Mr Anip A Gandhi For on 1 August, 2008
Gujarat High Court Case Information System
Print
SCA/24874/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24874 of 2007
=========================================
ASHOKKUMAR
AMBALAL PANDYA
Versus
ASSET
RECONSTRUCTION COMPANY, INDIA LIMITED (ARCIL) AND OTHERS
=========================================
Appearance :
None
for the Petitioner
MR ANIP A GANDHI for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/08/2008
ORAL
ORDER
The matter was called
out in the first call in the first half. The learned advocate for
the petitioner was not present. Instead of dismissing the matter for
non-prosecution, it was kept back. Even in the call in the second
half, the learned advocate is not present. The matter is dismissed
for non-prosecution.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top