Gujarat High Court
Uttar vs Smt.Meena on 10 March, 2010
Gujarat High Court Case Information System
Print
SCA/3795/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3795 of 1994
=========================================================
UTTAR
BUNIYADI ASHRAM SHALA & ORS & 1 - Petitioner(s)
Versus
SMT.MEENA
I.SHARMA & ORS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JJ YAJNIK for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 - 3.
MR
JK SHAH, ASST GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/03/2010
ORAL
ORDER
Mr.
Yajnik, learned advocate for the petitioners is not present even in
the third round. Petition therefore stands dismissed for default.
Rule is discharged. Interim relief, if any, stands vacated. No
costs.
(K.S.
JHAVERI, J.)
Divya//
Top