Gujarat High Court
Chimanlal vs State on 22 July, 2010
Gujarat High Court Case Information System
Print
SCA/5515/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5515 of 2010
=========================================
CHIMANLAL
BHANABHAI MODI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
MR.SUBHASH
G BAROT for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/07/2010
ORAL
ORDER
This
matter was called out in the first sitting but learned advocate
appearing on behalf of the petitioner was absent and in the interest
of justice, it was kept back. Even on second call, learned advocate
appearing on behalf of the petitioner is again absent. Hence, the
present petition is dismissed for non-prosecution. Notice is
discharged.
(M.R.
Shah, J.)
*menon
Top