Gujarat High Court
Vikramsinh vs The on 2 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/586/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
With
CRIMINAL
MISC.APPLICATION No. 7951 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
=========================================================
VIKRAMSINH
MANGALSINH CHUDASAMA - Applicant(s)
Versus
THE
STATE & 1 - Respondent(s)
=========================================================
Appearance :
MR
BM MANGUKIYA for
Applicant(s) : 1,
MR. PUJARI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR DIVYESH SEJPAL for Respondent(s) : 2,
MS
AMRITA AJMERA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/12/2010
ORAL
ORDER
This
application is called out twice and on both occasions learned
advocate for the petitioner has remained absent. Hence, dismissed for
non prosecution. Notice discharged. Ad-interim relief granted
earlier, if any, stands vacated forthwith.
In
view of the order passed in Special Criminal Application No. 586 of
2007, no order in Criminal Miscellaneous Application No.7951 of 2010
and is accordingly disposed of.
(M.R.SHAH,J.)
kaushik
Top