Gujarat High Court High Court

Vijaybhai vs Unknown on 2 December, 2010

Gujarat High Court
Vijaybhai vs Unknown on 2 December, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2951/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2951 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11860 of 2009
 

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

 

VIJAYBHAI
BHULABHAI PATEL & 1 - Applicant(s)
 

Versus
 

JOINT
REGISTRAR & 19 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS K SHAH for
Applicant(s) : 1 - 2. 
GOVERNMENT PLEADER for Opponent(s) : 1, 
None
for Opponent(s) : 2,7 - 8, 10,13 - 15,17 - 20. 
MR SAURABH G AMIN
for Opponent(s) : 3, 
MR.B D.BHATT for Opponent(s) : 4 - 6, 9,11 -
12, 16, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Present
application was listed for hearing on 29.11.2010. It was pointed out
to the learned advocate for the applicant-petitioner that the
application did not contain appropriate averments explaining the
absence of the applicant’s advocate when the petition was taken up
for hearing on 3.9.2010 and came to be dismissed for want of
prosecution/presence of petitioner or his advocate. The applicant’s
advocate had then requested for time to amend the application. So as
to enable the applicant to amend the application and make
appropriate averments on oath in support of the request made in the
application, the hearing of the petition was adjourned by order
dated 29.11.2010.

Today,
the the application is again listed for hearing, however the
applicant does not appear to have amended the application. As such,
the application lacks sufficient explanation regarding advocate’s
absence when it was taken up for hearing on 3.9.2010.

Today,
when the application is taken up for hearing the learned advocate
for the applicant is not present. Hence, the application is
dismissed for non-prosecution.

(K.M.THAKER,J.)

Suresh*

   

Top