Gujarat High Court Case Information System
Print
MCA/2487/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2487 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13025 of 2007
=========================================
J
K SOLANKI
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
MUKUND M DESAI for
Applicant
None for
Opponent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/10/2010
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. When
the matter was called in First Session, Mr. Mukund M. Desai, learned
Advocate for the petitioner, who has entered his appearance, has
elected not to remain present before the Court nor any mention is
made to adjourn the matter.
2 Same
is the position in Second Session as well.
3 In
view of this, it appears that the petitioner is not interested in
prosecuting the matter any more. Therefore, this Court left with no
other option except to dismiss the matter for want of prosecution.
4 Hence,
the matter stands dismissed for default.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top