Gujarat High Court
Natwarlal vs State on 14 July, 2011
Gujarat High Court Case Information System
Print
CA/1397/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 1397 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6048 of 2002
=========================================================
NATWARLAL
GARBADDAS PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
5,
None for Respondent(s) : 2,
MS KJ BRAHMBHATT for
Respondent(s) : 3,
MRS VD NANAVATI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2011
ORAL
ORDER
Registry
has placed this matter before this Court because order passed by this
Court on 10th May,2011 in Civil Application No.1397 of
2011 has not been complied by learned advocate Mr. Dipen Desai
appearing on behalf of applicant. Let necessary steps which are to
be taken for amending Paragraph – 4 of the application may be
completed by learned advocate Mr. Dipen Desai on or before 29th
July,2011, failing which the matter shall stands dismissed
automatically.
(H.K.RATHOD,J.)
Vahid
Top