Gujarat High Court High Court

Chimanlal vs State on 22 July, 2010

Gujarat High Court
Chimanlal vs State on 22 July, 2010
Author: M.R. Shah,&Nbsp;
   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