Gujarat High Court Case Information System
Print
SCA/10447/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10447 of 2008
==========================================
PATEL
PRATIK AMRUTLAL THROUGH HIS FATHER AMRUTLAL NAROTTAMDA
Versus
DIRECTOR
OF INSTITUTE OF LAW & ANR
==========================================
Appearance
:
MR DR SHAH for
Petitioner:1
None for
Respondents:1-2
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/08/2008
ORAL ORDER
The
matter is notified in the ‘Per Court Matters Board’. There is an
urgent note filed by the learned Advocate for the petitioner on 11th
August, 2008 seeking urgent circulation. The matter was called out in
the morning. The learned Advocate for the petitioner was not present.
Instead of, dismissing the matter for default, it was kept back. On
the second time also when the matter was called out, the learned
Advocate for the petitioner is not present. It is pointed out that
matter was mentioned before Brother Justice Mr.Jayant Patel, and,
therefore giving benefit of doubt that the learned Advocate must be
searching the matter in the Court of Brother Justice Patel, the
matter is adjourned to 22nd August, 2008.
(RAVI
R.TRIPATHI, J.)
Amit/-
Top