Gujarat High Court High Court

Hareshkumar vs Conservator on 14 November, 2011

Gujarat High Court
Hareshkumar vs Conservator on 14 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1316020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13160 of 2008
 

 
 
=========================================================

 

HARESHKUMAR
JETABHAI VANDA - Petitioner(s)
 

Versus
 

CONSERVATOR
OF FORESTS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN D SHAH for
Petitioner(s) : 1, 
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

1. This
matter has come up before this Court time and again. Pursuant to the
notice issued by this Court making it returnable on 20.11.2008, the
matter was listed and adjourned to 04.12.2008. On 04.12.2008, this
Court passed the following order:

At
the request of ld. advocate for the petitioner to enable him to file
rejoinder, S.O. to 15/12/2008.

2. Thereafter
on 15.12.2008, the following order was passed:

At
the request of Mr. Ketan D. Shah, ld. Advocate for the petitioner,
matter stands adjourned to 22.12.2008

3. Again
on 22.12.2008, the following order was passed:

At
the request of Mr. K.D. Shah, S.O to 29/12/2008.

4. Today,
when the matter is called out, Mr. Shah is not present. This court
therefore has no other option but to dismiss the matter.
Accordingly, petition stands dismissed for default. Notice is
discharged.

(K.S.

JHAVERI, J.)

Divya//

   

Top