Gujarat High Court Case Information System
Print
SCA/1316020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13160 of 2008
=========================================================
HARESHKUMAR
JETABHAI VANDA - Petitioner(s)
Versus
CONSERVATOR
OF FORESTS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KETAN D SHAH for
Petitioner(s) : 1,
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/12/2008
ORAL
ORDER
1. This
matter has come up before this Court time and again. Pursuant to the
notice issued by this Court making it returnable on 20.11.2008, the
matter was listed and adjourned to 04.12.2008. On 04.12.2008, this
Court passed the following order:
At
the request of ld. advocate for the petitioner to enable him to file
rejoinder, S.O. to 15/12/2008.
2. Thereafter
on 15.12.2008, the following order was passed:
At
the request of Mr. Ketan D. Shah, ld. Advocate for the petitioner,
matter stands adjourned to 22.12.2008
3. Again
on 22.12.2008, the following order was passed:
At
the request of Mr. K.D. Shah, S.O to 29/12/2008.
4. Today,
when the matter is called out, Mr. Shah is not present. This court
therefore has no other option but to dismiss the matter.
Accordingly, petition stands dismissed for default. Notice is
discharged.
(K.S.
JHAVERI, J.)
Divya//
Top