Gujarat High Court
Trikambhai vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
SCA/13273/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13273 of 2003
=========================================
TRIKAMBHAI
ARJUNBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DY. SECRETARY (LAND ACQUISITION) & 2 -
Respondent(s)
=========================================
Appearance :
MR
MD VAKIL for
Petitioner(s) : 1,
MS MONALI BHATT, AGP for Respondent(s) : 1 -
2.
NOTICE SERVED for Respondent(s) : 1 - 2.
RULE SERVED for
Respondent(s) : 3,
MR MITUL K SHELAT for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 11/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the petitioner even as the petition was called out twice
during the course of the day. The petition has also been dismissed
for default on earlier occasion in the year 2009. Now it has to be
again dismissed for default. Rule is discharged with no order as to
costs.
[D.H.WAGHELA,
J.]
[R.M.CHHAYA,
J.]
JYOTI
Top