Gujarat High Court
Santram vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
SCA/6195/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6195 of 2001
With
CIVIL
APPLICATION No. 56 of 2003
In
SPECIAL CIVIL APPLICATION No. 6195 of 2001
=========================================================
SANTRAM
NILAYAM COMPLEX ASSO. C/O GOPALBHAI I SHAH PRESIDENT & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
MR YV SHAH for Respondent(s) : 2,
RULE NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/01/2011
ORAL
ORDER
Though
notice is served to the petitioners, they are not present. Hence,
petition is dismissed for default. Rule is discharged.
In
view of the dismissal of the petition, Civil Application stands
disposed of.
Liberty
is revived to approach this Court in case of difficulty.
(
M.D.Shah, J )
srilatha
Top