Gujarat High Court High Court

Agiyali vs State on 22 February, 2011

Gujarat High Court
Agiyali vs State on 22 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14533/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14533 of 2010
 

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

 

AGIYALI
GRAM PANCHAYAT & 6 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 7. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
 
ORAL
ORDER

The
learned advocate appearing on
behalf of the petitioners is absent when the present petition
is called out. Office endorsement shows that Affidavit of Direct
Service upon the respondent Nos.2 to 11 is also not filed. Hence,
present petition is dismissed for non-prosecution. Notice is
discharged. No costs.

[M.R.

SHAH, J.]

rafik

   

Top