Gujarat High Court
Harishkumar vs Gujarat on 11 January, 2010
Gujarat High Court Case Information System
Print
SCA/8434/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8434 of 1992
=========================================
HARISHKUMAR
J PATEL - Petitioner
Versus
GUJARAT
WOMENS ECONOMIC DEVELOPMENT CORPORATION LTD & 1 - Respondents
=========================================
Appearance :
NOTICE
UNSERVED for
Petitioner : 1,
MR HEMANT S SHAH for Respondent : 1,
NOTICE
SERVED for Respondent : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/01/2010
ORAL
ORDER
None
present for the respondents. None appears for the petitioner.
Earlier, upon death of learned counsel for the petitioner, notice was
ordered to be issued on 16.12.2008. According to the remarks on the
cause list, notice to the petitioner could not be served as the
petitioner is stated to have gone abroad.
Under
the circumstances, the petition is disposed for want of prosecution.
Rule is discharged with no order as to costs.
(D.H.Waghela,
J.)
Jyoti
Top