Gujarat High Court High Court

Babubhai vs Union on 1 July, 2008

Gujarat High Court
Babubhai vs Union on 1 July, 2008
Bench: D.A.Mehta And H.B.Antani, H.B.Antani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/4624/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

 


 

SPECIAL
CIVIL APPLICATION NO. 4624 OF 1991
 

 
 


 

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

 


 

BABUBHAI
B SHAH - PETITIONER
 

 


 

VERSUS
 

 


 

UNION
OF INDIA AND OTHERS ý  RESPONDENTS
 

 


 

=====================================================
 
APPEARANCE : 
MR
RAMESH K SHAH FOR THE PETITIONER. 
MRS MAUNA M BHATT FOR
RESPONDENTS : 1, 3. 
MR MANISH R BHATT FOR RESPONDENTS : 1,
3. 
NOTICE SERVED FOR RESPONDENTS : 2,
4. 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

AND
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

 
 


 

DATE
: 01/07/2008 

 

 
 


 

ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1. On
26-06-2008, the following order was made by the Court:

ýSLearned
advocate for the petitioner is stated to have filed a leave note.
Though the matter has been listed a number of times, none for the
petitioner has remained present on any of the earlier occasions. The
petition being of 1991, as a final opportunity, to be listed on
30.06.2008.ýý

2. Today
when the matter is called out, none is present on behalf of the
petitioner. In the circumstances, without entering into any
discussion on merits, the petition is rejected for want of
prosecution. Rule discharged.

[D.

A. MEHTA, J.]

[H.

B. ANTANI, J.]

/shamnath