Gujarat High Court Case Information System
Print
SCA/363/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 363 of 2003
=========================================================
VASUDEV
UMIYASHANKER BHATT & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1 - 2.
RULE SERVED BY DS for Respondent(s) : 1,
MR
VC VAGHELA for Respondent(s) : 2,
MR BS PATEL for Respondent(s) :
3,
MRS RANJAN B PATEL for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/07/2010
ORAL ORDER
Though served
nobody appears on behalf of the petitioners. Under the
circumstances, it appears that either the petitioners are not
interested in proceeding further with the petition or the grievance
of the petitioners does not survive. Hence, present petition is
dismissed with a liberty in favour of the petitioners to revive
the present petition in case they are of the opinion that the
grievance still survives. However, such exercise shall be completed
within a period of three months from today. With these, present
petition is disposed of. Rule is discharged. Interim Relief granted
earlier stands vacated. No costs.
[M.R.
SHAH, J.]
rafik
Top