Gujarat High Court Case Information System
Print
SCA/3721/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3721 of 1998
=========================================
RAMESHBHAI
RAVJIBHAI PATEL & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
NILESH A PANDYA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) : 4 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/08/2010
ORAL
ORDER
In
spite of the previous order expressly restricting any request for
further adjournment, learned counsel, Mr. Nilesh Pandya opened his
statement with a request to grant an adjournment. Therefore, it is
clear that neither the petitioner nor learned counsel for the
petitioner wants to proceed with hearing of the matter on merits. The
respondents have not filed any affidavit-in-reply and learned AGP has
nothing to say. Therefore, the petition is dismissed, Rule is
discharged and interim relief is vacated with the clarification that
dismissal of this petition shall not confer any right upon the
petitioner.
[D.H.WAGHELA,
J.]
JYOTI
Top