Gujarat High Court High Court

Deputy vs Halimabibi on 8 March, 2010

Gujarat High Court
Deputy vs Halimabibi on 8 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1279/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1279 of 2010
 

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

 

DEPUTY
ENGINEER & 1 - Petitioner(s)
 

Versus
 

HALIMABIBI
WD/O ABDULAZIZ BHAGALIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Petitioner(s) : 1 - 2. 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
ORAL
ORDER

Heard
learned advocate Mr.R.C. Jani for the petitioners. The learned
advocate invited attention of the Court to the application and the
oder passed below the same. Having perused the order this Court is of
the opinion that the learned Judge has passed the order as he was
rendered helpless due to non cooperation on the part of the learned
advocate. In view of that this Court is of the opinion that the
petition does not deserve to be entertained. The petition is
dismissed. Notice is discharged.

(RAVI
R. TRIPATHI, J.)

karim

   

Top