Gujarat High Court High Court

Gujarat vs Yusuf on 13 August, 2008

Gujarat High Court
Gujarat vs Yusuf on 13 August, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/26964/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26964 of 2007
 

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

 

GUJARAT
ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

YUSUF
IBRAHIM GANJA - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
FALGUNI D PATEL for
Petitioner(s) : 1, 
MR RAMNANDAN SINGH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 13/08/2008  
 
 


 

 
ORAL
ORDER

It
is informed by Mr. Ramnandan Singh that the workman concerned in the
petition has expired and all the relevant details including pedigree
have been supplied to the petitioner’s advocate for taking necessary
steps in accordance with law so as to bring legal heirs of the
respondent on record, however, no steps are taken by the petitioner.
Earlier, this matter was listed for hearing on 5th August,
2008 and the matter was adjourned, in absence of petitioner’s
advocate, for the aforesaid reason and order to the said effect was
also passed. Despite the said order, the petitioner has not taken any
steps. Today, when the matter is called out, neither the petitioner
nor the advocate is present. Hence, dismissed for default. Notice
discharged.

[K.M.Thaker,
J.]

kdc