Gujarat High Court
Tridev vs Chief on 8 April, 2011
Gujarat High Court Case Information System
Print
SCA/4453/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4453 of 2011
=========================================================
TRIDEV
ICE FACTORY, THROUGH ITS PROPRIETOR, JIVAN P MASANI - Petitioner(s)
Versus
CHIEF
ENGINEER, PASHCHIM GUJARAT VIJ COMPANY LIMITED & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
HASHIM QURESHI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/04/2011
ORAL
ORDER
Even
during the second call learned advocate for the petitioner has not
remained present. Request for adjournment and/or pass over is also
not made either in the first call or even in the second call. Hence,
present petition is dismissed for non-prosecution.
(K.M.THAKER,
J.)
Amit
Top