Gujarat High Court
Makwana vs Secretary on 15 October, 2010
Gujarat High Court Case Information System
Print
SCA/9301/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9301 of 2010
=========================================
MAKWANA
BABUBHAI RAMJIBHAI - Petitioner(s)
Versus
SECRETARY
& 1 - Respondent(s)
=========================================
Appearance :
MR
NP CHAUDHARY for
Petitioner(s) : 1,MRTUSHARCHAUDHARY for Petitioner(s) : 1,
MS
MAISHA NARSIHGHANI, AGP for Respondent(s) : 1 - 2.
NOTICE SERVED
BY DS for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/10/2010
ORAL
ORDER
The
matter was called out in the first round in the first half. Learned
Advocate for the petitioner was not present. Instead of dismissing
the matter for default, it was kept back.
Even
in the second in the second half when the matter is called out,
learned Advocate is not present.
The
matter is dismissed for non-prosecution. Notice is discharged. No
costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top