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