Gujarat High Court High Court

The vs Sarvangi on 29 July, 2008

Gujarat High Court
The vs Sarvangi on 29 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/484920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4849 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3771 of 1999
 

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

THE
PRESIDENT GUNVANTSINH N KUMPAVAT - Petitioner(s)
 

Versus
 

SARVANGI
VIKAS KELAVNI MANDAL & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HJ NANAVATI for Petitioner(s) : 1, 
None for Respondent(s) : 1,3 -
4. 
Ms.KRINA CALLA, ASST GOVERNMENT PLEADER for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

When
the matter was called out in the first half, the learned advocate was
not present. Instead of dismissing the matter for non prosecution,
the matter was kept back. Even when called out at the second call,
the learned advocate is not present. The matter is dismissed for non
prosecution.

(RAVI R. TRIPATHI, J.)

karim

   

Top