Gujarat High Court High Court

Rameshbhai vs Revenue on 9 August, 2010

Gujarat High Court
Rameshbhai vs Revenue on 9 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8374/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8374 of 2010
 

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


 

RAMESHBHAI
JIVRAJBHAI DESAI THRO'POA MANUBHAI T PATEL - Petitioner(s)
 

Versus
 

REVENUE
DEPARTMENT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1, 
MR MR MENGDEY, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/08/2010 

 

ORAL
ORDER

Learned
advocate appearing on behalf of the petitioner is absent when the
matter is called out. Earlier also, the petition was required to be
adjourned. Hence, the petition is dismissed for non-prosecution.

(M.R.

SHAH, J.)

Before
the above order was signed, Shri Chhaya, learned advocate appearing
on behalf of petitioner has orally requested to restore the matter.
At the oral request of Shri Chhaya, learned advocate appearing on
behalf of the petitioner the matter is restored to file. Stand over
to 20/08/2010.

(M.R.

SHAH, J.)

siji

   

Top