Gujarat High Court High Court

Jayshree vs Union on 29 January, 2010

Gujarat High Court
Jayshree vs Union on 29 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3657/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3657 of 1994
 

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

 

JAYSHREE
COKE BRIQUETTING IND - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TH SOMPURA for
Petitioner(s) : 1, 
MR BIPIN I MEHTA for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
 
ORAL
ORDER

This
matter has come up before this court on 22.01.2010. The matter was
adjourned as a last chance for today. Today, learned advocate for the
petitioner has filed leave-note which is not entertained. Earlier
the matter was dismissed for default since the matter is of the year
1994. Since the matter is of the year 1994, it will not be
appropriate for this Court to adjourn the matter. In that view of the
matter, this court has no option but to dismiss the petition.
Petition therefore stands dismissed for default. Rule is discharged.
Interim relief if any stands vacated.

(K.S.

JHAVERI, J.)

niru*

   

Top