Gujarat High Court Case Information System
Print
COMP/286/1999 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 286 of
1999
=================================================
FORTIS
FINANCIAL SERVICES LTD. - Petitioner(s)
Versus
GSL(INDIA)
LTD. - Respondent(s)
=================================================
Appearance :
MR
PC KAVINA for Petitioner(s) : 1,MR RAJNI H MEHTA for Petitioner(s) :
1,
MR AC GANDHI for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/09/2011
ORAL ORDER
On
29.6.2011, present petition was taken-up for hearing, however,
neither learned advocate for the petitioner nor learned advocate for
the respondent was present. Hence, the proceedings were adjourned to
19.7.2011. Thereafter, the proceedings came to be adjourned on two
occasions due to absence of the parties.
Today
also, no one is present when the petition is taken-up for hearing.
Hence, dismissed for non-prosecution.
[K.M.Thaker,
J.]
Before
the above order could be signed, Mr. Valmik Vyas, learned advocate,
for Mr. R.H.Mehta, learned advocate for the petitioner, has appeared
and requested for some time. At his request, S.O. to 27.9.2011.
[K.M.Thaker,
J.]
kdc
Top