Gujarat High Court Case Information System
Print
LPA/1425/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1425 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1112 of 2010
=========================================================
PARESH
CHANDULAL PATEL - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Appellant(s) : 1,
MR NEERAJ SONI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 04/10/2011
ORAL ORDER
(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)
The
present appeal arises against the order dated 5.2.2010 passed by the
learned Single Judge in Special Civil Application No. 1112 of 2010.
This
matter was earlier on board on 28.9.2011 and the following order was
passed:
“Mr.
Dave, learned counsel for the appellant states that he has filed a
note for withdrawal of his appearance since the client has taken back
the papers and he is desirous to make alternative arrangement. S.O to
4th October, 2011.”
Today
also, Mr. Dave is present and he states that he has filed a note in
the office and client was to make alternative arrangement.
Under
the circumstances, it appears that the appellant is not desirous to
prosecute the appeal. Hence, the appeal is dismissed for want of
prosecution.
[JAYANT
PATEL, J.]
[R.M.
CHHAYA, J.]
pirzada/-
Top