SCA/26964/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 26964 of 2007 ========================================================= GUJARAT ROAD TRANSPORT CORPORATION - Petitioner(s) Versus YUSUF IBRAHIM GANJA - Respondent(s) ========================================================= Appearance : MRS FALGUNI D PATEL for Petitioner(s) : 1, MR RAMNANDAN SINGH for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 13/08/2008 ORAL ORDER
It
is informed by Mr. Ramnandan Singh that the workman concerned in the
petition has expired and all the relevant details including pedigree
have been supplied to the petitioner’s advocate for taking necessary
steps in accordance with law so as to bring legal heirs of the
respondent on record, however, no steps are taken by the petitioner.
Earlier, this matter was listed for hearing on 5th August,
2008 and the matter was adjourned, in absence of petitioner’s
advocate, for the aforesaid reason and order to the said effect was
also passed. Despite the said order, the petitioner has not taken any
steps. Today, when the matter is called out, neither the petitioner
nor the advocate is present. Hence, dismissed for default. Notice
discharged.
[K.M.Thaker,
J.]
kdc