Gujarat High Court High Court

Narendrabhai vs State on 25 June, 2010

Gujarat High Court
Narendrabhai vs State on 25 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9499/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9499 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3812 of 1991
 

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

NARENDRABHAI
GOMANBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR HM JADEJA for Petitioner(s)
: 1, 1.2.1, 1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5,1.3.6  
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 25/06/2010 

 

 
ORAL
ORDER

1.0 The
matter was listed on 22nd June 2010 on board. The learned
advocate for the applicants Mr. Jadeja had filed Sick Note.
Therefore, the matter was kept on 23rd June 2010. On 23rd
June 2010, again the learned advocate Mr. Jadeja had filed Sick Note
and therefore, the matter was kept on 24th June 2010.
On
24th June 2010, again, the learned advocate Mr.
Jadeja had filed Sick Note and hence, the matter was kept today i.e.
25th June 2010.

2.0 It
appears that the learned advocate Mr. Jadeja is not keeping good
health. The Registry is directed to issues notice to the
present applicants about the matter being kept on 9th
July 2010. On that date they should make alternative arrangement
for getting their case represented.

[
Ravi R. Tripathi, J. ]

hiren

   

Top