Gujarat High Court Case Information System
Print
SCA/4652/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4652 of 1998
with
CIVIL APPLICATION NO.
11040 OF
1999
==============================================================
JITENDRA
MAGANLAL ACHARYA - Petitioner(s)
Versus
DEPUTY
EXECUTIVE ENGINEER & 1 - Respondent(s)
==============================================================
Appearance
:
MR
JV JAPEE for
Petitioner No(s).: 1.
GOVERNMENT
PLEADER for
Respondent No(s).:
1,2.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/08/2005
ORAL
ORDER
Mr.Japee,
learned Counsel for the petitioner is not present even during the
fourth round. This matter was listed before this Court on 18th
July 2005 and on 1st Aug.2005. On 1st Aug.
2005, as Mr.Japee was not present even in the second round, the
matter was adjourned to 5th Aug.2005. On 5th
also, the matter was to be adjourned to 22nd Aug.2005,
i.e. Today. Today also, Mr. Japee is not present though it is the
fourth round. It seems that the petitioner is not interested in the
matter. Hence, the petition is dismissed for default. Rule is
discharged. Interim relief stands vacated. No order as to costs.
In
view of the above order, Civil Application is also dismissed.
(K.S.Jhaveri,
J.)
Sreeram.
Top