Gujarat High Court
Dipakkumar vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/3466/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3466 of 1996
=========================================================
DIPAKKUMAR
DAHYABHAI DESAI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MRS
KETTY A MEHTA for Respondent(s) : 2 - 5, 7,9 - 10.
MR SUNIL C
PATEL for Respondent(s) : 2,
SERVED BY RPAD - (N) for
Respondent(s) : 3 - 5,7 - 10.
ABATED for Respondent(s) : 6,
MR
JV JAPEE for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/04/2011
ORAL
ORDER
In
view of Leave Note of Mr.M.A. Kharadi, learned
advocate appearing on behalf of the petitioner, as a last chance,
S.O. to 22/4/2011. On that day, irrespective of Sick-note,
Leave-note and/or non-availability of the learned advocates appearing
on behalf of the respective parties, present matter shall be
proceeded further as the present petition is of the year 1996.
[M.R.
SHAH, J.]
rafik
Top