Gujarat High Court High Court

Kety vs Gujarat on 23 February, 2011

Gujarat High Court
Kety vs Gujarat on 23 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7444/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7444 of 1996
 

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

 

KETY
SOLI MALESARIA & 1 - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
NR SHAHANI) for
Petitioner(s) : 1,NOTICE SERVED for Petitioner(s) : 1.2.1,
1.2.2,1.2.3 NOTICE NOT RECD BACK for Petitioner(s) : 2, 
MR MD
PANDYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

Initially,
in this matter learned advocate Mr.N.R.Sahani had appeared on behalf
of petitioner. After learned advocate Mr.N.R.Sahani has expired, a
notice has been issued to petitioner. However, the aforesaid notice
has been received by petitioner – Kety Soli Malesaria but, no
appearance is filed by any advocate and thereafter, petitioner has
also expired and his legal heirs have already been joined in
present proceedings. Therefore, though notice is served to
petitioner, no appearance is filed by any advocate on their behalf
and matter remained as it is. This being an old matter of 1996, same
is dismissed in default. Rule is discharged.

[
H.K.RATHOD, J. ]

(vipul)

   

Top