Gujarat High Court High Court

Aviat vs Unknown on 16 March, 2010

Gujarat High Court
Aviat vs Unknown on 16 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/603/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 603 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12072 of 2001
 

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

 

AVIAT
CHEMICALS PVT.LTD. & 1 - Applicant(s)
 

Versus
 

CONTROLLER
OF FOOD AND DRUGS & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL G NANAVATI for
Applicant(s) : 1 - 2. 
MR RASHESH RINDANI, ASST GOVERNMENT PLEADER
for Opponent(s) : 1, 
MR PR NANAVATI for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

1. The
present Misc. Civil Application is filed seeking restoration of the
main matter after quashing and setting aside the order dated
25.02.2010 dismissing the main matter.

2. On
25.02.2010, learned advocate for the applicants had requested for an
adjournment in the morning and the same was declined by this court.
Thereafter, when the matter was called out post lunch break, learned
advocate for the petitioner was not present. A colleague of learned
advocate for the applicants mentioned for an adjournment, but the
court was not inclined to grant the same. The request was turned
down and the matter was dismissed for default.

3. This
court is not inclined to grant any indulgence in such matters where
after request for adjournment was declined by the court, the learned
advocate for the applicants did not care to remain present before the
court in proceeding with the matter. The main matter is of the year
2001 and has been on board before this court and adjourned number of
times. This court does not see any reason for quashing the order
dated 25.02.2010 dismissing the main matter.

4. Misc.

Civil Application is accordingly dismissed.

(K.S.

JHAVERI, J.)

Divya//

   

Top