Gujarat High Court High Court

Ditabhai vs State on 24 February, 2011

Gujarat High Court
Ditabhai vs State on 24 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9967/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9967 of 2001
 

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


 

DITABHAI
KHATHUBHAI KATARA - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=========================================================
Appearance : 
(MR
KS JHAVERI) for
Petitioner: 1, 
GOVERNMENT PLEADER for Respondents : 1 - 2. 
RULE
SERVED for Respondent :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
ORDER

Office
is directed to issue notice to the petitioner for making arrangement
as the advocate representing the petitioner has been elevated to the
Bench. Notice is made returnable on 28th March, 2011 with
a specific observation that if no arrangements are made on the
returnable date, the petition shall be dismissed for want of
prosecution.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top