Gujarat High Court High Court

Patel vs State on 19 April, 2011

Gujarat High Court
Patel vs State on 19 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9759/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9759 of 2000
 

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


 

PATEL
NARANBHAI RAICHANDDAS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
MR PRANAV DAVE, AGP for Respondent(s) : 1, 
MR
SB BRAHMBHATT for Respondent(s) : 2, 4, 
RULE SERVED for
Respondent(s) : 3, 5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/04/2011 

 

 
 
ORAL
ORDER

This
petition is of the year 2000. This petition is called out twice
today and on both the occasions, the learned advocate appearing on
behalf of the petitioner has chosen to remain absent. Hence,
dismissed for non-prosecution. Rule is discharged. Ad-interim
relief granted earlier, if any, stands vacated forthwith.

(M.R.

SHAH, J.)

siji

   

Top