Gujarat High Court High Court

Shri vs State on 21 February, 2011

Gujarat High Court
Shri vs State on 21 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16832/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16832 of
2004 
 
=========================================================

 

SHRI
SARVOTTAM SEVA SAHKARI PRINTING SERVICE SAHKARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1,
3, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

The matter
was called out twice, none has remained present for the petitioner on
both the occasions. The matter is of the year 2004. Hence, it is
dismissed for default. Rule is discharged. Interim relief stands
vacated.

(S.R.BRAHMBHATT,
J.)

After
passing of the aforesaid order, Shri K.P. Champaneri, learned
advocate for Shri Champaneri for the petitioner appear and submitted
that the papers are not available right now and therefore, despite
their willingness to go on with the matter, it is not possible to go
on with the matter today and requests for restoration is made, which
is accepted with a specific observation that matter is adjourned to
23.02.2011. No further time shall be granted.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top