Gujarat High Court
Hotel vs Deputy on 24 February, 2010
Gujarat High Court Case Information System
Print
SCA/13592/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13592 of 2004
=========================================================
HOTEL
SWAGAT - Petitioner(s)
Versus
DEPUTY
ENGINEER CITY SUB DIVISION & 1 - Respondent(s)
=========================================================
Appearance :
MR
KETAN I ACHARYA for
Petitioner(s) : 1,
MR MANISH K KAJI for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/02/2010
ORAL
ORDER
Learned Advocate appearing
for the petitioner is not present. No mentioning is made on their
behalf either. This court therefore has no other option but to
dismiss the petition. The petition stands dismissed for default. Rule
is discharged. Interim relief, if any, stands vacated.
[K.S.Jhaveri,J.]
*Himansu
Top