Gujarat High Court High Court

Prakash vs State on 19 January, 2011

Gujarat High Court
Prakash vs State on 19 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16021/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16021 of 2010
 

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

 

PRAKASH
SECONDARY & HIGHER SECONDARY SCHOOL THROUGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL R MEHTA for
Petitioner(s) : 1, 
MR HK PATEL, AGP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

The matter was called
out in the first call. Mr.Niral R.Mehta, learned Advocate for the
petitioner was not present. Instead of dismissing the matter for
default, it was kept back. Even at the second call, learned Advocate
is not present. The petition is dismissed for non-prosecution.
Notice is discharged. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top