Gujarat High Court High Court

Gopalbhai vs State on 14 October, 2011

Gujarat High Court
Gopalbhai vs State on 14 October, 2011
Bench: Vijay Manohar Jhaveri, Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/9027/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9027 of 2010
 

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


 

GOPALBHAI
CHATURBHAI MITHAPARA - Petitioner
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 10 - Respondents
 

====================================== 
Appearance
: 
MR
HASIT H JOSHI for Petitioner.  
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2,5 - 8. 
NOTICE SERVED BY DS for Respondent(s)
: 3 - 4, 11, 
RULE SERVED for Respondent(s) : 9, 
RULE UNSERVED
for Respondent(s) : 10, 
MR AJ PATEL for Respondent(s) :
11, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/10/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

On
the
last occasion, the following order was passed :-

“Counsel
for the petitioner is not present. Petitioner is directed to take
appropriate steps to serve unserved respondent No.10.

As a last
chance, the matter is adjourned to 14.10.2011, failing which the
petition shall stand dismissed for unserved respondent No.10.”

Despite
the above order, counsel for the petitioner is not present. Hence,
dismissed for default.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[K. S. JHAVERI, J.]

Savariya