Gujarat High Court
Parikh vs The on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/549/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 549 of 2004
=========================================================
PARIKH
PETROLEUM THROUGH ITS OWNER - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant
MR JK SHAH APP for Respondent(s) : 1,
RULE SERVED
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER 12th August 2010
ORAL
ORDER
When the
matter is called out, learned advocate for the applicant is not
present. Learned APP Mr. Shah is present. He has submitted that since
the cause list has been placed at 11:30 a.m. today, learned
advocates of the contesting parties could not remain present and even
the papers of the Application are not readily available with him
i.e., the APP also. He also submitted that even the advocates
of private applicants/accused would not be carrying the papers.
Hence, it would not be proper to pass any order in absence of the
learned advocates. Thus, adjourned.
{K.M Thaker,
J.}
Prakash*
Top