Gujarat High Court High Court

Soni vs Collector on 14 October, 2010

Gujarat High Court
Soni vs Collector on 14 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/663/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 663 of 2010
 

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

 

SONI
KIRITKUMAR BABULAL - Petitioner(s)
 

Versus
 

COLLECTOR
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
NOT RECD BACK for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/10/2010
 

ORAL
ORDER

When
present petition came up for hearing before this Court on 01st
October 2010, this Court passed the following order :

“Ms.Prinyanka
Japee, learned advocate appearing on behalf of Mr.J.V. Japee, learned
advocate, states that Mr.Japee may be permitted to retire from the
matter.

In
view of aforesaid, Mr.Japee is permitted to retire from the matter.

Prima
facie, the impugned order appears to be just and proper. However,
only with a view to give an opportunity to the petitioner to engage
another lawyer, the matter is adjourned to 20th
October 2010.”

It
is pertinent to note that on 01st October 2010, the
matter was adjourned to 20th October 2010 only with a
view to enabling the petitioner to make an alternative arrangement.

However,
today none appears on behalf of the petitioner. Hence, present
petition stands dismissed for non-prosecution. Notice is discharged
with no order as to costs. Interim relief, if any, stands vacated.

(K.S.

Jhaveri, J)

Aakar

   

Top