Gujarat High Court High Court

Smt vs State on 22 March, 2011

Gujarat High Court
Smt vs State on 22 March, 2011
Author: H.K.Rathod,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4580/1990	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4580 of 1990
 

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

 

SMT
SAROJBEN W/O LATE VISHNU BHAI CHHAGANBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR ANAND SHARMA, Assistant
Government Pleader for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2, 
DELETED for Respondent(s) : 3, 
RULE SERVED
BY DS for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 22/03/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE H.K.RATHOD)

Mr.Anand Sharma, learned
Assistant Government Pleader appearing on behalf of respondent No.1
is present. Though rule is served to respondent Nos.2, 4 and 5, no
appearance is filed on their behalf. Respondent No.3 is deleted.
This being the matter of 1990, more than 20 years have passed and in
all, on 44 occasions, the matter has been adjourned. Today
Mr.K.K.Shah, learned advocate for petitioner has not remained
present on both the calls.

In light of this
background and considering the fact that Mr.K.K.Shah has neither
filed sick note nor leave note today and nobody has mentioned on his
behalf, therefore we do not find any option except to dismiss the
matter for default.

The matter is dismissed
for default. Rule is discharged. Interim relief, if any, stands
vacated.

(H. K. RATHOD, J.) (K. A. PUJ, J.)

kks

   

Top