Gujarat High Court High Court

Jayantilal vs State on 19 April, 2011

Gujarat High Court
Jayantilal vs State on 19 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2690/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2690 of 2000
 

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


 

JAYANTILAL
DAMJIBHAI LATHIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MRCPCHAMPANERI
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 5, 7, 
ABATED for
Respondent(s) : 6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/04/2011 

 

 
 
ORAL
ORDER

As
the learned advocate appearing on behalf of the petitioner as retired
from the matter, Registry is directed to issue fresh notice upon the
petitioner making it returnable on 05/05/2011 informing the
petitioner to make alternative arrangement failing which the petition
shall be dismissed for non-prosecution. The petitioner to be served
through Registered Post A.D. over and above regular service.

(M.R.

SHAH, J.)

siji

   

Top