Gujarat High Court High Court

Bhanji vs State on 4 July, 2011

Gujarat High Court
Bhanji vs State on 4 July, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2339/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2339 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11825 of 2009
 

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


 

BHANJI
DEVSHIBHAI LUHAR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NEHAL R JOSHI for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
None for Respondent(s) :
4, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
20.4.2010, the case could not be taken up because of sick-note filed
by the counsel appearing for the appellant. On 3.5.2010 again time
was sought for by the appellant. On 5th August, 2010,
again sick-note was filed by the counsel for the appellant and on 8th
September, 2010 on another ground time was sought for by the counsel
for the appellant. Today also sick-note was filed. In the
circumstances, we adjourn the case with a clear understanding that if
the counsel is not well by the next date, party may engage some other
lawyer, failing which the Court may dispose of the case.

Post
the matter on 20.10.2010 within five cases.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top