Gujarat High Court High Court

Hotel vs Deputy on 24 February, 2010

Gujarat High Court
Hotel vs Deputy on 24 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13592/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13592 of 2004
 

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


 

HOTEL
SWAGAT - Petitioner(s)
 

Versus
 

DEPUTY
ENGINEER CITY SUB DIVISION & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KETAN I ACHARYA for
Petitioner(s) : 1, 
MR MANISH K KAJI for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Learned Advocate appearing
for the petitioner is not present. No mentioning is made on their
behalf either. This court therefore has no other option but to
dismiss the petition. The petition stands dismissed for default. Rule
is discharged. Interim relief, if any, stands vacated.

[K.S.Jhaveri,J.]

*Himansu

   

Top