Gujarat High Court High Court

Vijendra vs Chairman on 11 March, 2010

Gujarat High Court
Vijendra vs Chairman on 11 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12004/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12004 of 2009
 

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

 

VIJENDRA
SINGH - Petitioner(s)
 

Versus
 

CHAIRMAN
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SUMAN KHARE for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,3 - 4. 
MR
DARSHAN M PARIKH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/03/2010
 

ORAL
ORDER

When
this matter was listed for hearing on 09th March 2010,
this Court has passed the following order :

In
view of sick note of Mr.Kumar S.O. To 11.3.10. It is made clear that
if she is sick she will make alternative arrangement in the matter.

However,
today also the learned advocate for the petitioner
has filed a leave note and has not made any alternative arrangement
to appear in the matter. This matter could have been dismissed for
default today, however, to avoid any further litigations of
restoration and thereafter, Letters Patent Appeal, in
the interest of justice, the matter is adjourned to 18th
March 2010.

It
is, however, made clear that if on the next date of hearing, the
learned
advocate for the petitioner
is not present and/or any alternative arrangement to appear in the
matter is not made, this matter shall stand dismissed for default.

(K.S.

Jhaveri, J)

Aakar

   

Top