Gujarat High Court High Court

Mohmedshakir vs State on 26 October, 2010

Gujarat High Court
Mohmedshakir vs State on 26 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15506/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15506 of 2005
 

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

 

MOHMEDSHAKIR
HAJI IBRAHIM KAPADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NA SHAIKH for
Applicant(s) : 1, 
mr.Bhate PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/11/2006 

 

 
 
ORAL
ORDER

This
matter was filed on 25.12.05 and was listed before the court. On
16.1.06, on which day the following order was passed.

?S
Mr. Shaikh is not present even during the second call. S.O to
6.2.06.??

Again
on 21.3.06 in view of the sick note of learned advocate for the
petitioner the matter it was adjourned to 5.4.06. Again the matter
was adjourned. On 9.10.06, following order was passed.

?S
In view of the sick note of Mr. Shaikh. S.O to 29.9.06??.

On
8.11.06, the following order was passed.

?SMr.

Shaikh learned advocate for the applicant is not present even in the
second call. Hence the matter is adjourned to 13.11.06 as a last
chance.

It
is made clear that on that day Mr. Shaikh fails to remain present ,
the matter shall be dismissed. ?S

Even
today Mr. Sheikh is not present. Hence dismissed.

(K.S.Jhaveri,J)

mary//

   

Top