IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 4438 of 1987
For Approval and Signature:
Hon'ble MR.JUSTICE H.H.MEHTA
============================================================
1. Whether Reporters of Local Papers may be allowed : NO
to see the judgements?
2. To be referred to the Reporter or not? : NO
3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?
4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?
5. Whether it is to be circulated to the concerned : NO
Magistrate/Magistrates,Judge/Judges,Tribunal/Tribunals?
————————————————————–
AGRICULTURAL PRODUCE MARKET COMMITTEE
Versus
STATE OF GUJARAT
————————————————————–
Appearance:
MR HL PATEL, for Petitioner
RULE SERVED for Respondent Nos. 1,3-5
MR MB GANDHI for Respondent No. 2
————————————————————–
CORAM : MR.JUSTICE H.H.MEHTA
Date of decision: 22/11/2002
ORAL JUDGEMENT
1.Formarly the petitioner was represented by
learned advocate Mr.H.L.Patel. During the pendency of
this petition, Mr.H.L.Patel expired and, therefore, this
Court issued notice dated 30.05.1997 calling upon the
petitioner to remain present personally or through an
advocate or by someone authorized by law to act for and
on his behalf. That notice is duly served upon the
petitioner on 09.06.1997. Therefore, no one has made
appearance for and on behalf of the petitioner and no one
remained present from the side of the petitioner. In
view of this, it appears that, the petitioner is now no
more interested to prosecute this case further.
2.In view of the above, this petition stands
dismissed for default and want of prosecution. Rule is
discharged. Interim relief, if any, granted earlier
stands vacated. No order as to costs.
[H.H. Mehta,J.]
vijay