Gujarat High Court Case Information System
Print
SCA/7007/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7007 of
1990
=========================================================
EUSUDAS
NICHOLAS VAGHELA - Petitioner(s)
Versus
PHILIPBHAI
PETERBHAQI PARMAR & 3 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
SERVED
BY AFFIX.(N) for Respondent(s) : 2 - 3.
MR RJ OZA for
Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/05/2010
ORAL
ORDER
1. On
the last date of hearing, when the petition was taken up, the
endorsement on the Board indicated that the notice issued to the
petitioner on 18.03.2010 has been duly served on 03.04.2010. On that
date, as none put in appearance for the petitioner and nor was the
petitioner present in person, an opportunity was granted to enable
him to make arrangements to prosecute the case. The matter was
ordered to be listed on 03.05.2010.
2. Today,
when the matter is taken up, the endorsement on
the Board remains the same, meaning thereby, the notice has been
served upon the petitioner, but the petitioner is not present in
person nor has any learned Advocate or representative has put in an
appearance on his behalf.
3. In
the circumstances, the petition is dismissed for non-prosecution.
Notice is discharged.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top