Gujarat High Court High Court

Ramanlal vs State on 24 November, 2010

Gujarat High Court
Ramanlal vs State on 24 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6961/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6961 of 2009
 

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

 

RAMANLAL
MOHANLAL VALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
BALKRISHNA
ACHARYA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/11/2010 

 

 
ORAL
ORDER

None
appears for the petitioner when the matter is called out for the
second time, after revising the entire cause list twice. The petition
could have been dismissed for non-prosecution, but in the interest of
justice it is adjourned to 25.1.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top