Gujarat High Court
Gujarat vs K on 28 February, 2011
Gujarat High Court Case Information System Print SCA/9278/2000 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9278 of 2000 ========================================================= GUJARAT ENERGY TRANSMISSION CORPORATION LIMITED. - Petitioner(s) Versus K K GANDHI - Respondent(s) ========================================================= Appearance : MR SP HASURKAR for Petitioner(s) : 1, MR HARIN P RAVAL for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 28/02/2011 ORAL ORDER
Though
list has been revised thrice, learned advocates appearing on behalf
of respective parties were not remained present before this Court. No
leave note or sick note is filed by learned advocates. Nobody has
mentioned to adjourn this matter before this Court. This being a very
old matter, therefore, this Court has no option except to dismiss the
matter in default. Accordingly, matter stands dismissed in default.
Rule stands discharged. Interim relief, if any, stands vacated.
[H.K.
RATHOD, J.]
#Dave
Top