Gujarat High Court High Court

Govind vs State on 25 October, 2010

Gujarat High Court
Govind vs State on 25 October, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/2016/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2016 of 1990
 

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

 

GOVIND
MANCHI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Applicant(s) : 1,MR
MA KALATHIL for
Applicant(s) : 1, 
Mr
P D Bhate, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1
- 4. 
MR
VIJAY H PATEL for
Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

			
Date : 06/10/2006 

 

ORAL
ORDER

None
present for the petitioner. Learned counsel Mr D.N. Vakil appearing
with Mr Vijay H Patel for respondent no.5 submitted that the
respondent No.5 was already acquitted by order dated 4.10.2000 of the
J.M.F.C., Valia in Criminal Case No.611/91 and, therefore, the
petition had become infructuous since then. Learned APP submitted
that the State has no objection to the petition being dismissed for
default. Accordingly the petition is dismissed for want of
prosecution. Rule is discharged with no order as to costs.

[D.

H. Waghela, J.]

msp

   

Top