Gujarat High Court Case Information System
Print
SCA/15395/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15395 of 2006
=========================================
GUJARAT
ENERGY TRANSMISSION CORP.LTD. - Petitioner(s)
Versus
ARVINDBHAI
RANCHHODBHAI PATEL - Respondent(s)
=========================================
Appearance :
MR
PREMAL R JOSHI for
Petitioner(s) : 1,
MR NILESH A PANDYA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
In
spite of the previous order dated 29.09.2010, learned counsel, Mr.
Joshi, has not placed on record a properly prepared paper-book of the
entire evidence laid before the trial court and relied upon a set of
papers supplied by the respondent which is admittedly not complete.
After carrying on an academic discussion of the legal issues, learned
counsel could not answer any of the factual queries on the basis of
the evidence which was required to be referred in his own interest.
Therefore, it was clear that instead of extending any assistance to
the Court and producing any papers as proposed earlier, the
opportunity was taken only to waste considerable public time of the
Court. Apparently, in view of the clear observation in the previous
order that no further adjournment may be granted, learned counsel did
not directly request for an adjournment and sought to argue as
aforesaid. Prima facie, the
litigation appears to have been carried on in collusion right from
the outset.
Under
the above circumstances, the hearing is adjourned to 29.12.2010.
[D.H.WAGHELA,
J.]
[SMT.
ABHILASHA KUMARI, J.]
JYOTI
Top