Gujarat High Court
Sanjay vs State on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/13147/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13147 of 2011
=========================================================
SANJAY
OBED (THEN PARTNER OF JAY DEEP PLASTICS) - Petitioner(s)
Versus
STATE
OF GUJARAT THRO PRESIDING OFFICER & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH M DAS for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/09/2011
ORAL
ORDER
The
matter was called out in the first half. The learned advocate was
not present. Instead of dismissing the matter for default, the
matter was kept back. Even in the second half, at the second call
the learned advocate is not present. The matter is dismissed for non
prosecution.
(RAVI
R. TRIPATHI, J.)
karim
Top