Gujarat High Court
Divyaba vs Vikramsinh on 24 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/7951/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7951 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
===========================================================
DIVYABA
VIKRAMSINH CHUDASAMA - Applicant(s)
Versus
VIKRAMSINH
MANGALSINH CHUDASAMA & 1 - Respondent(s)
===========================================================
Appearance :
MS
AMRITA AJMERA for
Applicant(s) : 1,
MR BM MANGUKIYA for Respondent(s) : 1,
MR
M.R. MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/11/2010
ORAL
ORDER
1. In
view of the sick note of Shri Mangukiya, learned advocate appearing
on behalf of respondent No.1 – original petitioner, as a last
chance, stand over to 30th November 2010.
2. If
on that day, it is not possible for Shri Mangukiya, learned advocate
appearing on behalf of the original petitioner to appear in the
Court, he may make alternate arrangement. On that day, irrespective
of the sick note or leave note of learned advocate appearing on
behalf of the respective parties, matter shall proceed further
ex-parte.
(M.R.
Shah, J.)
*menon
Top