Gujarat High Court High Court

Rajesh vs State on 8 February, 2011

Gujarat High Court
Rajesh vs State on 8 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3650/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3650 of 1997
 

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

 

RAJESH
G PURABIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC PATHAK for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

Even
after three calls, none present for the petitioner. This court has
therefore no other option but to dismiss this matter. Matter is
dismissed for default.

Before
the aforesaid order could be signed, learned advocate appearing for
the petitioner makes a request to recall the same and adjourn the
matter. Request as sought for is granted. The aforesaid order is
recalled and the matter is adjourned to 07.09.07.

(S.R.BRAHMBHATT,
J.)

Divya//

   

Top