Gujarat High Court
Sangitaben vs Deputy on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/2932/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2932 of 2010
=========================================================
SANGITABEN
JAYANTKUMAR JAMUAR - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JL HAJARE for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
JIRGA JHAVERI, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/10/2010
ORAL
ORDER
Though
list has been revised twice, learned advocate Mr. Hajare appearing on
behalf of petitioners was not remained present. No sick not or leave
note is filed by him. Any advocate has mentioned the matter for
adjournment on his behalf. Learned AGP Ms. Jhaveri remained present
on behalf of respondent State Authority on both occasions. This
matter is adjourned in all 25 occasions though affidavit in reply is
filed by respondent State Authority.
Therefore,
this Court has no option except to dismiss the matter in default.
Accordingly, matter is dismissed in default by this Court.
[H.K.
RATHOD, J.]
#Dave
Top