Gujarat High Court High Court

Regional vs Mangaliprasad on 1 August, 2008

Gujarat High Court
Regional vs Mangaliprasad on 1 August, 2008
Author: M.H.Kadri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1947/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1947 of 2002
 

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

 

REGIONAL
DIRECTOR - Appellant(s)
 

Versus
 

MANGALIPRASAD
RAMLAL - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT S SHAH for
Appellant(s) : 1, 
RULE UNSERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.H.KADRI
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

In
view of the Mr.Hemant Shah, learned advocate for the appellant has
filed sick note today.

It
is made clear that inspite of order dated 21/7/2008, Mr.Hemant Shah,
learned advocate has not taken any action. As a last chance, matter
to come up on 8/8/2008.

(K.S.Jhaveri,
J.)

(ila)

   

Top