Gujarat High Court High Court

Vishakhaben vs Collector on 15 January, 2010

Gujarat High Court
Vishakhaben vs Collector on 15 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1374/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1374 of 2006
 

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

 

VISHAKHABEN
NAVNITKUMAR NAYAK - Petitioner(s)
 

Versus
 

COLLECTOR,
MEHSANA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.RAJESH
B SONI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/01/2010 

 

ORAL
ORDER

1. By
way of this petition the petitioner has prayed to quash and set aside
the order dated 7th January 2006 passed by respondent No.

2.

2. This
matter pertains to renewal of license. The petitioner was required
to make application on or before 1st June 2005 but the
petitioner has applied only on 9th August 2005. Hence,
there was a delay of more than 1 month. Apart from that no rejoinder
is filed.

3.
Learned advocate is not present, even in the third call. It appears
that he is not interested in proceeding with the matter. Hence, the
matter stands dismissed for default.

(K.S.

Jhaveri,J.)

mary//

   

Top