Gujarat High Court
Balkrishna vs Unknown on 26 April, 2011
Gujarat High Court Case Information System
Print
CRA/1832/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1832 of 1999
=========================================================
BALKRISHNA
AMBALAL BAROT & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Opponent(s)
=========================================================
Appearance
:
MR
ZA SHAIKH for
Applicant(s) : 1 - 3.
RULE SERVED BY DS for Opponent(s) :
1,
UNSERVED-REFUSED (R) for Opponent(s) : 2 - 7.
MR UDAYAN P
VYAS for Opponent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/04/2011
ORAL
ORDER
In
view of the order passed earlier on 20.4.2011 recording the order
passed by the court earlier since 2001, no leniency could be shown.
Even on the last occasion it was clearly observed that even if the
learned advocate is sick, he shall make either arrangement or produce
medical evidence in support of the sickness. There is nothing placed
on record. However, in the interest of justice, the matter is
adjourned to 2.5.2011, finally.
(Rajesh
H. Shukla, J.)
(hn)
Top