Gujarat High Court
Mahendrabhai vs Addl on 5 April, 2011
Gujarat High Court Case Information System
Print
SCA/9825/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9825 of 1998
=========================================================
MAHENDRABHAI
MANGALJIBHAI THAKKAR - Petitioner(s)
Versus
ADDL
CHIEF SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
YOGESH S LAKHANI for
Petitioner(s) : 1,
MS JIRGHA JHAVERI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
JAYESH M PATEL for Respondent(s) : 3,
MR BY MANKAD for
Respondent(s) : 4,
MR YS MANKAD for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/04/2011
ORAL
ORDER
This
matter is called out twice, but on both the occasions the learned
advocate appearing on behalf of the petitioner
has chosen to remain absent. Hence, present petition is dismissed for
non-prosecution. Rule is discharged. No costs.
[M.R.
SHAH, J.]
rafik
Top