Gujarat High Court High Court

Dipakkumar vs State on 21 April, 2011

Gujarat High Court
Dipakkumar vs State on 21 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3466/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3466 of 1996
 

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

 

DIPAKKUMAR
DAHYABHAI DESAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MRS
KETTY A MEHTA for Respondent(s) : 2 - 5, 7,9 - 10. 
MR SUNIL C
PATEL for Respondent(s) : 2, 
SERVED BY RPAD - (N) for
Respondent(s) : 3 - 5,7 - 10. 
ABATED for Respondent(s) : 6, 
MR
JV JAPEE for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/04/2011 

 

 
 
ORAL
ORDER

In
view of Leave Note of Mr.M.A. Kharadi, learned
advocate appearing on behalf of the petitioner, as a last chance,
S.O. to 22/4/2011. On that day, irrespective of Sick-note,
Leave-note and/or non-availability of the learned advocates appearing
on behalf of the respective parties, present matter shall be
proceeded further as the present petition is of the year 1996.

[M.R.

SHAH, J.]

rafik

   

Top