Gujarat High Court High Court

Jasuben vs Regional on 21 June, 2010

Gujarat High Court
Jasuben vs Regional on 21 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3533/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3533 of 2010
 

In


 

FIRST
APPEAL No. 3111 of 2006
 

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

 

JASUBEN
MANUBHAI - Petitioner(s)
 

Versus
 

REGIONAL
DIRECTOR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB DASTOOR for
Petitioner(s) : 1, 
MR HEMANT S SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 21/06/2010 

 

ORAL
ORDER

On
14th June 2010 the learned advocate for the applicant was
not present, however in view of the leave note of Mr. Hemant Shah
learned advocate for the opponent the application was adjourned.
Today also the applicant’s advocate is not present and the opponent s
advocate has filed leave note.

In
view of the fact that the applicant’s advocate does not attend the
hearing of the application and in view of the fact that though the
application was filed in December 2009 any steps to get the
application circulated and heard have not been taken by the
applicant’s advocate until 14th June 2010 when the
application was listed on regular admission board by the office, it
appears that the applicant is not sincere in prosecuting the
application.

Hence,
at this stage the application is not entertained and the same is
rejected.

(K.M.THAKER,J.)

Suresh*

   

Top