Gujarat High Court High Court

Bhikhiben vs State on 6 December, 2010

Gujarat High Court
Bhikhiben vs State on 6 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14843/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14843 of 2010
 

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

 

BHIKHIBEN
BHURABHAI NAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HIMANSU M PADHYA for
Petitioner(s) : 1, 
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

The matter was called
out at the first round in the first half. Mr.Padhya, learned
Advocate for the petitioner, was not present. Instead of dismissing
the matter for default, it was kept back. Even at the second call
in the second half, learned Advocate is not present. The petition is
dismissed for non-prosecution.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top