Gujarat High Court
Heirs vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
SCA/10307/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10307 of
2011
=========================================================
HEIRS
OF DECD.SHARADBHAI ANANTEAI DIGHE. - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondents
=========================================================
Appearance :
MR
HD CHUDASAMA for
Petitioner : 1
GOVERNMENT PLEADER for Respondents : 1
None for
Respondent(s) : 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/10/2011
ORAL
ORDER
The
matter was called out twice. On both the occasions none has remained
present. S.O. to 11.10.2011. It is observed that in case, if no one
appears on 11.10.2011, the Court will be constrained to pass
order in absence of parties or matter would be dismissed for default.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top