Gujarat High Court
Rajula vs Ranubhai on 8 July, 2010
Gujarat High Court Case Information System
Print
SCA/5616/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5616 of 2001
=========================================================
RAJULA
MUNICIPALITY - Petitioner(s)
Versus
RANUBHAI
JILUBHAI RATHOD & 5 - Respondent(s)
=========================================================
Appearance :
MR
RV DESAI for Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) :
1 - 4.
GOVERNMENT PLEADER for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2010
ORAL
ORDER
Learned
counsel Mr. P.V. Hathi requests for time on behalf of Mr. R.V. Desai
for the petitioner on the ground that Mr. Desai is unwell.
Mr.
Desai has consistently not remained present before this Court on
earlier occasions. Therefore, the Court is not inclined to accept the
request made by Mr. Hathi. Hence, the request for adjournment is
rejected.
In
view of the above, the petition stands dismissed for default on the
ground that Mr. Desai has consistently not remained present from this
Court. Rule is discharged. Interim relief, if any, stands vacated.
[K.S.
JHAVERI, J.]
Pravin/*
Top