Gujarat High Court High Court

Civil Application No. 12153 Of 2 vs Notice Served For on 2 August, 2011

Gujarat High Court
Civil Application No. 12153 Of 2 vs Notice Served For on 2 August, 2011
Author: H.K.Rathod,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 12153 of 2001


           in


     SPECIAL CIVIL APPLICATIONNo 4823       of 2000




     --------------------------------------------------------------
     JHAVERI POLYMERS EMPLOYEES    UNION
Versus
     JHAVERI POLYMERS PVT LTD
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 12153 of 2001
          MR NR SHAHANI for Petitioner No. 1
          NOTICE SERVED for Respondent No. 1
     --------------------------------------------------------------


                CORAM : MR.JUSTICE H.K.RATHOD


                Date of Order: 11/01/2002


ORAL ORDER

Heard Mr.N.R.Sahani, learned advocate appearing
on behalf of the present applicant.

This Cuort [ Coram : Mr.Justice D.H.Wagehla, J. ]
has passed order on 14th Dwecember, 2001 permitting
Mr.K.M.Patel, learned advocate to retire from the present
proceedings. Thereafter, this Court has issued fresh
notice made it returnable on 26th December, 2001. On
perusal of office record, it reveals that said notice has
been served on the petitioner company and an endorsement
to the effect made by bailif is on record. Even though
on 26th Decmeber, 2001 this matter was listed before this
Court and the same was adjourned awaiting service on the
petitioner. Thereafter, the matter was adjourned for
today.

When the matter is taken up for hearing, none
appears for petitioner company, nor any advocate seems to
be have been engaged by the petitioner company and
therefore, this Cuort has no option but to issue second
notice as last chance to the petitioner for hearing of
the civil application, wehrein prayer has been made to
vacate ad-interim order passed by this Court on 10th May,
2000. Therefore, office is dircted to issue fresh notice
to the petitioner company returnable on 29th January,
2002. However, it is observed taht on the notice
returnable date, this Court will proceed with the hearing
even in the absence of the petitioner company.

The office to issue notice forthwith without any
delay.

Date : 11-1-2002[H.K.Rathod, J.]

#kailash#
2001