Gujarat High Court
Bharatkumar vs Indravadan on 11 November, 2008
Gujarat High Court Case Information System
Print
SCA/149719/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1497 of 1991
=========================================================
BHARATKUMAR
B PATEL - Petitioner(s)
Versus
INDRAVADAN
J DESAI & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/11/2008
ORAL
ORDER
Though
served, the petitioner nor any one on his behalf is present when the
matter is called out. Hence, it appears that the petitioner is not
interested in proceeding with the matter. The petition stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*
Top