Gujarat High Court
Tokhram vs State on 21 July, 2010
Gujarat High Court Case Information System
Print
SCA/1932/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1932 of 2008
With
SPECIAL
CIVIL APPLICATION No. 2087 of 2010
=========================================================
TOKHRAM
BAHADURSINH YADAV - Petitioner(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================================
Appearance
:
MR
SN SINHA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
NOTICE SERVED for Respondent(s) : 4 - 9.
MR PADMRAJ K JADEJA
for Respondent(s) : 4,
MR SIRAJ R GORI for Respondent(s) : 4,
MR
RAJESH K SHAH for Respondent(s) : 5 - 9.
None for Respondent(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/07/2010
ORAL
ORDER
Though
the Special
Civil Application No.
1932 of 2008 is of the year 2008, still Special
Civil Application Nos.1932 of 2008 and 2087 of 2010 are pending for
admission hearing. However, as a last chance, S.O. to 23rd
July, 2010. To
be placed in the Board of 11.00 A.M. Board.
On that day, irrespective of the sick-note, leave note and/or
non-availability of the learned advocates appearing on behalf of the
respective parties, appropriate orders shall be passed dismissing the
petitions for non-prosecution and/or the matters shall be proceeded
further ex-parte.
[M.R.
SHAH, J.]
rafik
Top