Gujarat High Court High Court

Girishbhai vs Kailashbhai on 16 June, 2010

Gujarat High Court
Girishbhai vs Kailashbhai on 16 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1203/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1203 of 2010
 

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


 

GIRISHBHAI
DAHYABHAI SHAH - Applicant(s)
 

Versus
 

KAILASHBHAI
TUKARAM CHIKHALIKAR & 1 - Respondent(s)
 

=========================================================
Appearance : 
MS
VIDHI M SHODHAN for
Applicant(s) : 1, 
MR MITUL R DESAI for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

This
matter was called out twice. On both the occasions, no one has
remained present for the applicant. The Court ordinarily would have
dismiss the same for default, however, in order to afford an
opportunity, the matter is adjourned to 24.06.2010 so as to afford an
opportunity to the counsel. No further time shall be granted in the
matter and matter would be disposed of on the next date of hearing.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top