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