Gujarat High Court
Gujarat vs K on 28 February, 2011
Gujarat High Court Case Information System
Print
SCA/9278/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9278 of 2000
=========================================================
GUJARAT
ENERGY TRANSMISSION CORPORATION LIMITED. - Petitioner(s)
Versus
K
K GANDHI - Respondent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Petitioner(s) : 1,
MR HARIN P RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/02/2011
ORAL
ORDER
Though
list has been revised thrice, learned advocates appearing on behalf
of respective parties were not remained present before this Court. No
leave note or sick note is filed by learned advocates. Nobody has
mentioned to adjourn this matter before this Court. This being a very
old matter, therefore, this Court has no option except to dismiss the
matter in default. Accordingly, matter stands dismissed in default.
Rule stands discharged. Interim relief, if any, stands vacated.
[H.K.
RATHOD, J.]
#Dave
Top