Gujarat High Court Case Information System
Print
SCR.A/303/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 303 of 2011
======================================
DIPAK
PRADIPKUMAR RAVAL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
DHAVAL N VAKIL for Applicants
Mr.
Kartik Pandya, APP, for respondent No.1
None
for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/02/2011
ORAL
ORDER
Learned
counsel for the petitioners submits that earlier the application
being Criminal Misc. Application No.11 of 2010 filed before the
learned Judicial Magistrate, First Class, Nadiad, came to be
dismissed for want of prosecution due to failure on the part of
applicant to remain present while the petitioners herein remained
present at all stages. Petitioner No.3 is a senior citizen and
suffering from various ailments and she is partially blind.
Considering
the above, issue notice returnable on 14.3.2010.
Ad-interim
relief in terms of paragraph 19(B) qua petitioner Nos. 2 and 3.
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top