Gujarat High Court High Court

Ahmedabad vs Virambhai on 17 November, 2008

Gujarat High Court
Ahmedabad vs Virambhai on 17 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/624220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6242 of 2008
 

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

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

VIRAMBHAI
BHARWAD & 10 - Respondent(s)
 

============================================ 
Appearance
: 
MR PRASHANT
G DESAI for Petitioner(s) : 1, 
MR BHARAT T RAO
for Respondent(s) : 1, 
MR RS SANJANWALA for Respondent(s) : 2 -
3,5 - 8. 
NOTICE SERVED for Respondent(s) : 4,9 - 10. 
GOVERNMENT
PLEADER for Respondent(s) : 9 -
11. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

When
the matter is called out, no one appears on behalf of the petitioner.
Hence, dismissed for want of prosecution. Notice is discharged.
Status-quo granted earlier also stands vacated.

[ANANT
S. DAVE, J.]

//smita//

   

Top