Gujarat High Court High Court

Meghnathi vs State on 4 October, 2010

Gujarat High Court
Meghnathi vs State on 4 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29926/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29926 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 27841 of 2007
 

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


 

MEGHNATHI
KISHORGIRI DUTTGIRI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
PV HATHI for Respondent(s) : 2, 
RULE SERVED for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

1. This Court
by order dated 01.09.2010 issued the following direction:-

Without
carrying this issue further, the Court deems it proper to direct the
Court below before whom Criminal Appeal No.13/2010 is pending to go
on with the hearing of appeal on day-to-day basis.

2. Learned
Advocate Mr.Hathi for the District Panchayat, Junagadh, places on
record order dated 18.09.2010 issued by the Panchayats, Rural Housing
& Rural Development Department bearing No.PSN-102007-1764-N. A
copy of the same is given to learned Advocate Mr.Mehta for the
petitioner and learned AGP Ms.Manisha Narsinghani, to take
instructions with regard to the said order.

2.1 Learned
Advocate Mr.Hathi submitted that he has taken instructions from his
counterpart and his counterpart has informed him that Criminal Appeal
No.13 of 2010 is adjourned to 12.11.2010. Learned Advocate Mr.Hathi
made available for perusal a communication dated 01.10.2010 received
by him from the District Panchayat office, Junagadh.

3. Registry is
directed to call for the explanation of the learned Judge as to why
despite order from this Court that the hearing of Criminal Appeal
No.13 of 2010 shall go on, on day-to-day basis, the matter is
adjourned for so long.

The matter is
adjourned to 11.10.2010.

(Ravi R.Tripathi, J.)

*Shitole

   

Top