Gujarat High Court High Court

Rajendrakumar vs State on 11 January, 2010

Gujarat High Court
Rajendrakumar vs State on 11 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8220/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8220 of 2009
 

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


 

RAJENDRAKUMAR
@ RAJUBHAI G SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1,
3, 
RULE NOT RECD BACK for Respondent(s) : 1 -
3. 
=================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/01/2010 

 

ORAL
ORDER

This
petition is called out for final hearing. Learned advocate for the
petitioner is absent when the matter is called out. Shri Vijay
Patel,learned advocate for the applicant of Civil Application No.
9954 of 2009 is also present in the Court and he is ready to argue
the matter on merits. This Court is also ready to hear the matter on
merits, however in absence of learned advocate for the petitioner
this Court is not in a position to proceed with the matter. However,
in the interest of justice stand over to 17.2.2010.

(M.R.SHAH,
J.)

kaushik

   

Top