Gujarat High Court
Chandan vs Government on 3 August, 2010
Gujarat High Court Case Information System
Print
SCA/11265/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11265 of 2001
=========================================================
CHANDAN
METAL PRODUCTS PRIVATELIMITED & 1 - Petitioner(s)
Versus
GOVERNMENT
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MR
KIRAN C RAVAL for
Petitioner(s) : 1 - 2.
MS CM SHAH AGP for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 3, 5,
MR RD RAVAL
for Respondent(s) : 4,
MR SUBRAMANIAM IYER for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2010
ORAL
ORDER
Mr.
K.C. Raval, learned counsel for the petitioner, has consistently not
remained present before this Court. Hence, the matter stands
dismissed for default. Rule is discharged. Interim relief, if any,
stands vacated.
Office
is directed to issue a writ of this order to the petitioner
forthwith. If the petitioner is desirous to pursue the matter, then
it shall be at liberty to revive this petition within a period of
thirty days from the date of receipt of writ of this order.
[K.
S. JHAVERI, J.]
Pravin/*
Top