Gujarat High Court High Court

Vali vs Competent on 17 March, 2011

Gujarat High Court
Vali vs Competent on 17 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1189/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1189 of 2009
 

To


 

SPECIAL
CIVIL APPLICATION No. 1196 of 2009
 

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

VALI
MOHAMMED MOHAMMED HANIF MEMON – Petitioner(s)

Versus

COMPETENT
OFFICER – AHMEDABAD MUNICIPAL CORPORATION & 1 – Respondent(s)

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

Appearance :

MR
MB GANDHI for
Petitioner(s) : 1,
MR CHINMAY M GANDHI for Petitioner(s) : 1,
NOTICE SERVED for
Respondent(s) : 1,
HL PATEL ADVOCATES for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 17/03/2011

ORAL
COMMON ORDER

Mr.

Gandhi, learned counsel for the petitioner states that he was engaged
for the admission of the matters and now the petitioner has taken
back the papers and he is not appearing in these matters.

In
view of the aforesaid statement, none appears on behalf of the
petitioners. The petitions stand dismissed for default. Rule is
discharged. Interim relief if any, stands vacated. Liberty to revive
in case of any difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top