Gujarat High Court
Bharatkumar vs State on 6 April, 2010
Gujarat High Court Case Information System
Print
SCA/104/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 104 of 1992
=========================================================
BHARATKUMAR
BHIRAJLAL KATTA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ND BUCH, LD.ADVOCATE FOR MR.ND NANAVATI
for
Petitioner(s) : 1,
MR KRINA CALLA, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/04/2010
ORAL
ORDER
When
this matter came up for hearing before this Court on 01st
April 2010, the following order was passed :
The
issue involved in this petition is covered by a decision rendered in
SCA No.1703/1984. However, ld.counsel for the petitioner
requests for time.
S.O.
To 06.04.2010.
Today,
when the present petition was called out, Mr.N.D. Buch, learned
advocate for the petitioner,
was not present. His colleague mentioned that Mr.Buch is busy with
some other Court. Hence, in view of aforesaid, the present petition
stands dismissed for default. Rule is discharged with no order as to
costs. Interim relief, if any, stands hereby vacated.
(K.S.
Jhaveri, J)
Aakar
Top