Gujarat High Court High Court

Sanjay vs State on 2 September, 2011

Gujarat High Court
Sanjay vs State on 2 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13147/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13147 of 2011
 

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

 

SANJAY
OBED (THEN PARTNER OF JAY DEEP PLASTICS) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO PRESIDING OFFICER & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GIRISH M DAS for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/09/2011 

 

ORAL
ORDER

The
matter was called out in the first half. The learned advocate was
not present. Instead of dismissing the matter for default, the
matter was kept back. Even in the second half, at the second call
the learned advocate is not present. The matter is dismissed for non
prosecution.

(RAVI
R. TRIPATHI, J.)

karim

   

Top