Gujarat High Court
Hg vs Gujarat on 23 April, 2010
Gujarat High Court Case Information System
Print
SCA/5013/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5013 of 1998
=========================================================
HG
GOHEL - Petitioner(s)
Versus
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Petitioner(s) : 1,
MR KH BAXI for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/04/2010
ORAL
ORDER
The
petitioner is not in touch with the learned counsel appeared on
behalf of the petitioner. In that view of the matter it will not be
appropriate to adjudicate the matter. In view of the same, the
petition stands disposed of. Rule is discharged with no order as to
costs. Liberty to apply in case of difficulty.
(
K.S. JHAVERI, J. )
syed/
Top