Gujarat High Court High Court

Khushbu vs The on 22 April, 2011

Gujarat High Court
Khushbu vs The on 22 April, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3959/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3959 of 2005
 

With


 

CRIMINAL
MISC.APPLICATION No. 3960 of
2005 
=========================================


 

KHUSHBU
FAB & 4 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
UTPAL M PANCHAL for
Applicant(s) : 1 - 5. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 2, 
MR HARIT N SOMPURA for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 22/04/2011  
 
COMMON ORAL ORDER

In
these two petitions, as it is noticed on earlier occasion also, this
Court was constrained to pass an order dismissing the matter for
default on account of non-availability of learned advocate for the
applicants. The order was passed on 18.04.2006. Today also, when the
matters were called out, none is present for the applicants. In order
to give last opportunity, it is ordered that this matter be kept on
25.04.2011. No further time shall be granted. On the next date, if
nobody appears for the applicants, the matter would be dismissed for
default.

[S.R.

Brahmbhatt, J.]

mrpandya

   

Top