Gujarat High Court High Court

Borsad vs Bhupendrabhai on 26 August, 2010

Gujarat High Court
Borsad vs Bhupendrabhai on 26 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5070/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5070 of 2004
 

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


 

BORSAD
NAGARPALIKA - Petitioner(s)
 

Versus
 

BHUPENDRABHAI
PARSHOTTAMBHAI DALWADI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HM PARIKH for
Petitioner(s) : 1, 
MR ND SONGARA for Respondent(s) : 1, 
MR KP
RAVAL AGP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 26/08/2010 

 

 
ORAL
ORDER

Mr.

Parikh, learned advocate stated that vide communication dated
04.08.2010, he communicated to the petitioner-Nagarpalika that they
have collected all the papers of the captioned matter from his office
to engage another advocate in the above matter. It is also stated
that the petitioner was informed to engage an advocate in the matter
as the matter will be listed for final hearing at any time.

In
view of the above statement, name of Mr. Parikh, learned advocate to
be deleted from the appearance.

Inspite
of said communication by Mr. Parikh, no action is taken on the part
of the petitioner regarding the matter. Hence, the petition stands
dismissed for default. Rule is discharged with no order as to costs.
Interim relief, if any, stands vacated.

(K.S.JHAVERI, J.)

niru*

   

Top