Gujarat High Court Case Information System
Print
SCA/1189/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1189 of 2009
To
SPECIAL
CIVIL APPLICATION No. 1196 of 2009
=========================================================
VALI
MOHAMMED MOHAMMED HANIF MEMON – Petitioner(s)
Versus
COMPETENT
OFFICER – AHMEDABAD MUNICIPAL CORPORATION & 1 – Respondent(s)
=========================================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1,
MR CHINMAY M GANDHI for Petitioner(s) : 1,
NOTICE SERVED for
Respondent(s) : 1,
HL PATEL ADVOCATES for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/03/2011
ORAL
COMMON ORDER
Mr.
Gandhi, learned counsel for the petitioner states that he was engaged
for the admission of the matters and now the petitioner has taken
back the papers and he is not appearing in these matters.
In
view of the aforesaid statement, none appears on behalf of the
petitioners. The petitions stand dismissed for default. Rule is
discharged. Interim relief if any, stands vacated. Liberty to revive
in case of any difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top