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