Gujarat High Court High Court

Abdul vs Yunus on 23 September, 2011

Gujarat High Court
Abdul vs Yunus on 23 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11904/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11904 of 2011
 

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

 

ABDUL
LATIF HUSAINVALI JIRU - Petitioner(s)
 

Versus
 

YUNUS
IBRAHIM PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KASHYAP R JOSHI for
Petitioner(s) : 1, 
MR HEMANT K MAKWANA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/09/2011 

 

 
 
ORAL
ORDER

Petitioner
has not joint appropriate party for maintaining the Writ Petition
either under Article 226 or 227 of the Constitution of India. Hence,
it is required to be dismissed. There shall be no order as to costs.

This
dismissal shall not be any impediment in the way of petitioner to
file fresh petition with appropriate parties in cause title.

(S.R.BRAHMBHATT,
J.)

dks

   

Top