Gujarat High Court
Patel vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
SCA/9759/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9759 of 2000
=========================================
PATEL
NARANBHAI RAICHANDDAS - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Petitioner(s) : 1,
MR PRANAV DAVE, AGP for Respondent(s) : 1,
MR
SB BRAHMBHATT for Respondent(s) : 2, 4,
RULE SERVED for
Respondent(s) : 3, 5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/04/2011
ORAL
ORDER
This
petition is of the year 2000. This petition is called out twice
today and on both the occasions, the learned advocate appearing on
behalf of the petitioner has chosen to remain absent. Hence,
dismissed for non-prosecution. Rule is discharged. Ad-interim
relief granted earlier, if any, stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top