Gujarat High Court
Dayabhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
ST/1083/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No.1083 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1281 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1284 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1334 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1552 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1558 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1559 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1634 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1682 of 2009
With
STAMP
NUMBER (SPL.C.A.) No.1900 of 2009
=======================================================
DAYABHAI
RAJABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=======================================================
Appearance
:
MR VIJAY H NANGESH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 01/05/2009
COMMON
ORAL ORDER
Office
objection/s to be removed on or before 15.05.2009, failing which the
matter shall stand rejected for want of prosecution without any
further reference to the Court.
Registry
to place a copy of this order in connected matters.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top