Gujarat High Court
Ditabhai vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
SCA/9967/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9967 of 2001
=========================================================
DITABHAI
KHATHUBHAI KATARA - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
(MR
KS JHAVERI) for
Petitioner: 1,
GOVERNMENT PLEADER for Respondents : 1 - 2.
RULE
SERVED for Respondent :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/02/2011
ORAL
ORDER
Office
is directed to issue notice to the petitioner for making arrangement
as the advocate representing the petitioner has been elevated to the
Bench. Notice is made returnable on 28th March, 2011 with
a specific observation that if no arrangements are made on the
returnable date, the petition shall be dismissed for want of
prosecution.
(S.R.BRAHMBHATT,
J.)
pallav
Top