Gujarat High Court High Court

M.M vs State on 16 June, 2008

Gujarat High Court
M.M vs State on 16 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3646/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3646 of 1989
 

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

M.M.
FARUKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================== 
Appearance
: 
NOTICE UNSERVED for
Petitioner(s) : 1, 
MR LB DABHI, AGP
for Respondent(s) : 1 Ă˝ 
3. ====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 16/06/2008 

 

 
ORAL
ORDER

When
learned counsel for the petitioner was expired, notice was issued to
the petitioner at the given address that if he so desires, he can
engage another lawyer. He left that address. No whereabout is
available. Hence, petition stands dismissed for non-prosecution. Rule
discharged.

(
Y. R. MEENA, C.J.)

(
J .C. UPADHYAYA, J. )

*Pansala.