Gujarat High Court
Madhusinh vs Principal on 29 March, 2010
Gujarat High Court Case Information System
Print
SCA/12978/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12978 of 2009
=========================================================
MADHUSINH
RANMALSINH YADAV - Petitioner(s)
Versus
PRINCIPAL
& 3 - Respondent(s)
=========================================================
Appearance :
MRPCCHAUDHARI
for Petitioner(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1, 3,
MR HS MUNSHAW
for Respondent(s) : 2,
Ms Krina Calla Asstt. GOVERNMENT PLEADER
for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/03/2010
ORAL
ORDER
Mr
Chaudhary learned advocate is relieved by the petitioner by
telephonic message on 23rd March 2003. He has not engaged
any other counsel in this behalf. It appears that the petitioner is
not interested in proceeding with the matter. Hence, dismissed for
default.
(K.S.Jhaveri,J.)
mary//
Top