Gujarat High Court High Court

Vishnuprasad vs State on 6 May, 2011

Gujarat High Court
Vishnuprasad vs State on 6 May, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5191/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5191 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16616 of 2010
 

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


 

VISHNUPRASAD
NATVARLAL PATEL & 5 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

=================================================
 
Appearance : 
MR
GM JOSHI for Petitioners : 1 - 6. 
GOVERNMENT PLEADER for
Respondent: 1, 
None for Respondents : 2, 4, 
MR RAVINDRA SHAH
for Respondent : 3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

This
matter was called out twice. On both the occasion Shri Joshi has not
remained present. Learned Government Pleader is present. Copy of
compliance certificate filed on 4/5/2011 appears to have been served
upon Shri Joshi. In view of this, matter is adjourned to 9/5/2011 and
it shall thereafter be proceeded further, irrespective of presence of
any counsel.

Adjourned
to 9/5/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top