Gujarat High Court High Court

Dakshin vs Bharat on 15 April, 2011

Gujarat High Court
Dakshin vs Bharat on 15 April, 2011
Bench: D.H.Waghela And P.P.Bhatt, P.P.Bhatt
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/194/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 194 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 5185 of 1992
 

 


 

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


 

DAKSHIN
GUJARAT VIJ COMPANY LTD. THRO. CHIEF ENGINEER & 2 - Appellant(s)
 

Versus
 

BHARAT
S DAFTARY & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MS
Lilu K BHAYA with Mr.
S.B.Vakil,Sr. Adv. for
Appellant:1,DELETED for Appellants:2-3. 
MR KM PATEL for
Respondent(s) : 1, 
MR NILESH M SHAH for Respondent(s) : 1, 
MR
MAYANK DESAI for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 15/04/2011 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

In
spite of the earlier order dated 13.01.2011, today no one is present
for the respondent, even as learned counsel, Ms. L.K.Bhaya
appearing with learned senior advocate, Mr. S.B.Vakil
have pressed for final hearing of the appeal in terms of the
aforesaid previous order.

In
the interest of justice, office is directed to issue fresh Notice
to the respondent making it returnable on 27.04.2011, for
final hearing and disposal of the appeal on that date. Direct
service.

After
making the above order, Mr. Bharat S. Daftary, respondent in the
first appeal and appellant in the second appeal, has appeared in
person and stated that no notice is required to be issued and served
upon him and he would remain personally present on the next date of
hearing for final disposal of the appeal.

[D.H.WAGHELA,
J.]

[P.

P .BHATT, J.]

JYOTI