Gujarat High Court
Bhikhiben vs State on 6 December, 2010
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