Gujarat High Court
Rameshbhai vs Revenue on 9 August, 2010
Gujarat High Court Case Information System
Print
SCA/8374/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8374 of 2010
=========================================
RAMESHBHAI
JIVRAJBHAI DESAI THRO'POA MANUBHAI T PATEL - Petitioner(s)
Versus
REVENUE
DEPARTMENT THROUGH SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1,
MR MR MENGDEY, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/08/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the petitioner is absent when the
matter is called out. Earlier also, the petition was required to be
adjourned. Hence, the petition is dismissed for non-prosecution.
(M.R.
SHAH, J.)
Before
the above order was signed, Shri Chhaya, learned advocate appearing
on behalf of petitioner has orally requested to restore the matter.
At the oral request of Shri Chhaya, learned advocate appearing on
behalf of the petitioner the matter is restored to file. Stand over
to 20/08/2010.
(M.R.
SHAH, J.)
siji
Top