Gujarat High Court High Court

Mahendrabhai vs Addl on 5 April, 2011

Gujarat High Court
Mahendrabhai vs Addl on 5 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9825/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9825 of 1998
 

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

 

MAHENDRABHAI
MANGALJIBHAI THAKKAR - Petitioner(s)
 

Versus
 

ADDL
CHIEF SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YOGESH S LAKHANI for
Petitioner(s) : 1, 
MS JIRGHA JHAVERI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
JAYESH M PATEL for Respondent(s) : 3, 
MR BY MANKAD for
Respondent(s) : 4, 
MR YS MANKAD for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

This
matter is called out twice, but on both the occasions the learned
advocate appearing on behalf of the petitioner
has chosen to remain absent. Hence, present petition is dismissed for
non-prosecution. Rule is discharged. No costs.

[M.R.

SHAH, J.]

rafik

   

Top