Gujarat High Court High Court

Gujarat vs Harikrishna on 10 August, 2010

Gujarat High Court
Gujarat vs Harikrishna on 10 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1867/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1867 of 1988
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Appellant(s)
 

Versus
 

HARIKRISHNA
BHAWAN & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1 - 2. 
(MR PB MAJMUDAR) for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 10/08/2010 

 

 
 
ORAL
ORDER

The matter was
called out in the first half in the first round. The learned advocate
was not present. Instead of dismissing the matter for non
prosecution, the matter was kept back. Even in the second half at
the second call, the learned advocate is not present. The matter is
dismissed for non prosecution.

(RAVI
R. TRIPATHI, J.)

karim

   

Top