Gujarat High Court Case Information System
Print
SCA/1374/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1374 of 2006
=========================================================
VISHAKHABEN
NAVNITKUMAR NAYAK - Petitioner(s)
Versus
COLLECTOR,
MEHSANA & 2 - Respondent(s)
=========================================================
Appearance
:
MR.RAJESH
B SONI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/01/2010
ORAL
ORDER
1. By
way of this petition the petitioner has prayed to quash and set aside
the order dated 7th January 2006 passed by respondent No.
2.
2. This
matter pertains to renewal of license. The petitioner was required
to make application on or before 1st June 2005 but the
petitioner has applied only on 9th August 2005. Hence,
there was a delay of more than 1 month. Apart from that no rejoinder
is filed.
3.
Learned advocate is not present, even in the third call. It appears
that he is not interested in proceeding with the matter. Hence, the
matter stands dismissed for default.
(K.S.
Jhaveri,J.)
mary//
Top