Gujarat High Court
M.M vs State on 16 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
SCA/3646/1989 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3646 of 1989 ====================================== M.M. FARUKI - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ====================================== Appearance : NOTICE UNSERVED for Petitioner(s) : 1, MR LB DABHI, AGP for Respondent(s) : 1 Ă˝ 3. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 16/06/2008 ORAL ORDER
When
learned counsel for the petitioner was expired, notice was issued to
the petitioner at the given address that if he so desires, he can
engage another lawyer. He left that address. No whereabout is
available. Hence, petition stands dismissed for non-prosecution. Rule
discharged.
(
Y. R. MEENA, C.J.)
(
J .C. UPADHYAYA, J. )
*Pansala.