Gujarat High Court High Court

Harishkumar vs Gujarat on 11 January, 2010

Gujarat High Court
Harishkumar vs Gujarat on 11 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8434/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8434 of 1992
 

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


 

HARISHKUMAR
J PATEL - Petitioner
 

Versus
 

GUJARAT
WOMENS ECONOMIC DEVELOPMENT CORPORATION LTD & 1 - Respondents
 

=========================================
 
Appearance : 
NOTICE
UNSERVED for
Petitioner : 1, 
MR HEMANT S SHAH for Respondent : 1, 
NOTICE
SERVED for Respondent : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
ORAL
ORDER

None
present for the respondents. None appears for the petitioner.
Earlier, upon death of learned counsel for the petitioner, notice was
ordered to be issued on 16.12.2008. According to the remarks on the
cause list, notice to the petitioner could not be served as the
petitioner is stated to have gone abroad.

Under
the circumstances, the petition is disposed for want of prosecution.
Rule is discharged with no order as to costs.

(D.H.Waghela,
J.)

Jyoti

   

Top