Gujarat High Court
Abdul vs Yunus on 23 September, 2011
Gujarat High Court Case Information System
Print
SCA/11904/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11904 of 2011
=========================================================
ABDUL
LATIF HUSAINVALI JIRU - Petitioner(s)
Versus
YUNUS
IBRAHIM PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KASHYAP R JOSHI for
Petitioner(s) : 1,
MR HEMANT K MAKWANA for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/09/2011
ORAL
ORDER
Petitioner
has not joint appropriate party for maintaining the Writ Petition
either under Article 226 or 227 of the Constitution of India. Hence,
it is required to be dismissed. There shall be no order as to costs.
This
dismissal shall not be any impediment in the way of petitioner to
file fresh petition with appropriate parties in cause title.
(S.R.BRAHMBHATT,
J.)
dks
Top