Gujarat High Court High Court

Balkrishna vs Unknown on 26 April, 2011

Gujarat High Court
Balkrishna vs Unknown on 26 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1832/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1832 of 1999
 

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

 

BALKRISHNA
AMBALAL BAROT & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ZA SHAIKH for
Applicant(s) : 1 - 3. 
RULE SERVED BY DS for Opponent(s) :
1, 
UNSERVED-REFUSED (R) for Opponent(s) : 2 - 7. 
MR UDAYAN P
VYAS for Opponent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

In
view of the order passed earlier on 20.4.2011 recording the order
passed by the court earlier since 2001, no leniency could be shown.
Even on the last occasion it was clearly observed that even if the
learned advocate is sick, he shall make either arrangement or produce
medical evidence in support of the sickness. There is nothing placed
on record. However, in the interest of justice, the matter is
adjourned to 2.5.2011, finally.

(Rajesh
H. Shukla, J.)

(hn)

   

Top