Gujarat High Court High Court

Prantij vs Chauhan on 5 May, 2010

Gujarat High Court
Prantij vs Chauhan on 5 May, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9123/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9123 of 2009
 

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

 

PRANTIJ
MUNICIPAL BOROUGH - Petitioner(s)
 

Versus
 

CHAUHAN
PRABHUDAS SHANKARLAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
MR KV GADHIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/05/2010 

 

 
 
ORAL
ORDER

List
has been revised twice, however, learned Advocate Mr. JV Japee for
petitioner has not remained present. Today, learned Advocate Mr.Japee
has not filed leave note or sick note. No other advocate has made
mention of this matter on his behalf. Therefore, this Court is having
no option but to dismiss this matter for default. Accordingly, this
matter is dismissed for default. Notice stands discharged. Ad interim
relief granted earlier stands vacated.

(H.K.

Rathod,J.)

Vyas

   

Top