Gujarat High Court High Court

Paresh vs State on 4 October, 2011

Gujarat High Court
Paresh vs State on 4 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1425/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1425 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1112 of 2010
 

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

 

PARESH
CHANDULAL PATEL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Appellant(s) : 1, 
MR NEERAJ SONI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 04/10/2011  
ORAL ORDER

(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)

The
present appeal arises against the order dated 5.2.2010 passed by the
learned Single Judge in Special Civil Application No. 1112 of 2010.

This
matter was earlier on board on 28.9.2011 and the following order was
passed:

“Mr.

Dave, learned counsel for the appellant states that he has filed a
note for withdrawal of his appearance since the client has taken back
the papers and he is desirous to make alternative arrangement. S.O to
4th October, 2011.”

Today
also, Mr. Dave is present and he states that he has filed a note in
the office and client was to make alternative arrangement.

Under
the circumstances, it appears that the appellant is not desirous to
prosecute the appeal. Hence, the appeal is dismissed for want of
prosecution.

[JAYANT
PATEL, J.]

[R.M.

CHHAYA, J.]

pirzada/-

   

Top