Gujarat High Court
Gujarat vs G on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/1359/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1359 of 2011
========================================================
GUJARAT
ENERGY TRANSMISSION CORPORATION LTD - Petitioner(s)
Versus
G
E B ENGINEERS ASSOCIATION - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR DS
VASAVADA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2011
ORAL
ORDER
The
matter was called out in the morning. Learned advocate Mr.M.D.
Pandya for the petitioner was not present. Instead of dismissing for
default, the matter was kept back. Even when the matter is called
out in the second half, the learned advocate for the petitioner is
not present. It is reported that learned advocate Mr.Vasavada for the
respondent has filed sick note. Adjourned to 4th
August 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top