Gujarat High Court Case Information System
Print
SCA/5617/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5617 of 2010
=========================================================
DY
EXECUTIVE ENGINEER, PUBLIC HEALTH MECHANICAL DIVISION, & 1 -
Petitioner(s)
Versus
ARUN
DEVJIBHAI ADHARA - Respondent(s)
=========================================================
Appearance
:
MR
SHASHIKANT S GADE for
Petitioner(s) : 1 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/08/2010
ORAL
ORDER
When
present petition came up for admission hearing on 14th
July 2010, this Court issued Rule and granted ad interim relief in
favour of the petitioner.
However,
since no process fee was paid by the petitioners, the Registry
placed a note before this Court on 02nd August 2010 in
that respect and the matter was listed on 03rd August
2010. On 03rd August 2010, this Court granted time to pay
process fee by passing the following order :
The
process fee be paid on or before 06th August 2010.
However,
it is reported by the Registry that till 06th August
2010, the petitioners failed to pay any process fee. In view of
aforesaid, though the matter was admitted since it required serious
consideration, it stands dismissed since the clerk of the learned
advocate for the petitioners has not paid any process fee in the
matter. Rule is discharged with no order as to costs. Ad interim
relief granted earlier stands vacated.
(K.S.
Jhaveri, J)
Aakar
Top