Gujarat High Court
Mayaram vs Bhayavadar on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/3751/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3751 of 2011
=========================================================
MAYARAM
SEVADAS BAVAJI - Petitioner(s)
Versus
BHAYAVADAR
NAGARPALIKA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NATVAR D BHARWAD for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/04/2011
ORAL
ORDER
On
earlier occasion, when the matter was listed for admission hearing,
Mr.Natvar Bharwad, learned advocate for the petitioner, requested to
adjourn the matter and the matter was kept for admission hearing
today i.e. on 21st April 2011.
Today
when the matter is called out, the learned advocate for the
petitioner is not present. Hence, the petition stands dismissed for
default.
(K.S.
Jhaveri, J)
Aakar
Top