SCA/7996/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7996 of 2008 ========================================================= SHIVKANT MISHRA S/O. RAMPRASADMISHRA - Petitioner(s) Versus HON'BLE HIGH COURT OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR G R UPADHYAY for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 09/06/2008 ORAL ORDER
The
petition was circulated on urgent basis during the vacation citing
the grounds of urgency since the interviews were to commence. After
issuance of notice, though the petitioner prayed for urgency in the
matter, the petitioner has not paid process fees. The office has
placed the matter for appropriate orders in view of the default of
the petitioner in paying the process fees.
Today,
when the matter is called out and taken up, nobody for the petitioner
is present. It would be open for the petitioner to pay the process
fees on or before 13th June, 2008. Upon payment of process
fees, fresh Notice be issued returnable on 20th June,
2008.
[K.M.Thaker,
J.]
kdc