Gujarat High Court
A.Branlhaiah vs Union on 20 October, 2011
Gujarat High Court Case Information System
Print
SCA/24066/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24066 of 2005
=========================================================
A.BRANLHAIAH
- Petitioner(s)
Versus
UNION
OF INDIA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RM KHOLA for
Petitioner(s) : 1,
MS ROOPAL R PATEL for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
List
has been revised. No one has remained present for petitioner.
Dismissed for default. Rule stands discharged. Interim relief, if
any, granted earlier shall stand vacated forthwith. No order as to
cost.
(V.M.
Sahai,J.)
(K.S.
Jhaveri,J.)
Vyas
Top