Gujarat High Court Case Information System
Print
CRA/41/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 41 of 2003
=========================================
BABUBHAI
NARANBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================
Appearance
:
MR PC
KAVINA for
Applicant(s) : 1 - 2.MR DHIRAJ M PATEL for Applicant(s) :
1,
GOVERNMENT PLEADER for Opponent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/11/2010
ORAL
ORDER
Though
this matter was called out, request was made by learned AGP Ms.
Pathak that learned Addl. Advocate General is appearing and it may be
kept back and accordingly it was kept back. However, by 5.00 p.m. he
has not turned up even to extend the courtesy.
Learned
Sr. Counsel Mr. Kavina has been resisting any adjournment or
accommodation and even on the last occasion, in spite of such
reservation, the matter was kept today.
In
the circumstances, the matter is ordered to be kept on board tomorrow
with a clear understanding that if the learned AAG does not appear,
the matter shall proceed.
(Rajesh
H. Shukla, J.)
(hn)
Top