Gujarat High Court High Court

Divyaba vs Vikramsinh on 24 November, 2010

Gujarat High Court
Divyaba vs Vikramsinh on 24 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7951/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7951 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
 

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


 

DIVYABA
VIKRAMSINH CHUDASAMA - Applicant(s)
 

Versus
 

VIKRAMSINH
MANGALSINH CHUDASAMA & 1 - Respondent(s)
 

===========================================================
Appearance : 
MS
AMRITA AJMERA for
Applicant(s) : 1, 
MR BM MANGUKIYA for Respondent(s) : 1, 
MR
M.R. MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/11/2010 

 

 
ORAL
ORDER

1. In
view of the sick note of Shri Mangukiya, learned advocate appearing
on behalf of respondent No.1 – original petitioner, as a last
chance, stand over to 30th November 2010.

2. If
on that day, it is not possible for Shri Mangukiya, learned advocate
appearing on behalf of the original petitioner to appear in the
Court, he may make alternate arrangement. On that day, irrespective
of the sick note or leave note of learned advocate appearing on
behalf of the respective parties, matter shall proceed further
ex-parte.

(M.R.

Shah, J.)

*menon

   

Top