Gujarat High Court
Thakorbhai vs Disrtict on 7 September, 2010
Gujarat High Court Case Information System
Print
SCA/6557/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6557 of 2010
To
SPECIAL
CIVIL APPLICATION No. 6570 of 2010
=========================================================
THAKORBHAI
NAROTTAMBHAI PATEL - Petitioner(s)
Versus
DISRTICT
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MANAN A SHAH for
Petitioner(s) : 1,
Ms. Jirga Jhaveri, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR ASPI M KAPADIA
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/09/2010
ORAL
ORDER
List
has been revised twice. On both occasions, learned advocate Mr. Manan
A. Shah for petitioner has not remained present before this court and
nobody has made mention of this matter on his behalf. On behalf of
the respondent State Authority, learned AGP Ms. Jirga Jhaveri has
remained present. Today, learned advocate Mr. Shah has not filed any
leave note or sick note. Therefore, this court is not having any
other option but to dismiss these petitions for default. Accordingly,
these petitions are dismissed for default.
(H.K.
Rathod,J.)
Vyas
Top