Gujarat High Court High Court

Bharatbhai vs Municipal on 22 March, 2010

Gujarat High Court
Bharatbhai vs Municipal on 22 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1079/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1079 of 1994
 

In


 

FIRST
APPEAL (STAMP) No. 22848 of 1993
 

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

 

BHARATBHAI
GANDHI - Petitioner(s)
 

Versus
 

MUNICIPAL
CORP OF CITY OF AHMEDABAD - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
UNSERVED for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

This
appeal pertains to year 1993. The party was issued notice as the
learned counsel who filed the appeal had expired. The party is not
available. In that view of the matter, the matter is dismissed for
non-prosecution. In view of the order passed in Civil Application,
the First Appeal (Stamp) No.22848 of 1993 also does not survive.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top