Gujarat High Court High Court

Makwana vs State on 29 August, 2008

Gujarat High Court
Makwana vs State on 29 August, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/81920/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 819 of 2003
 

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

MAKWANA
DEVENDRAKUMAR GOVINDBHAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
PH PATHAK for Petitioner(s) : 1 - 2. 
Ms.Reeta Chandarana,learned
Assistant Government Pleader for Respondent(s) : 1, 
HL PATEL
ADVOCATES for Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

This
matter has been called out thrice, but none appears for the
petitioners. The matter is, therefore, dismissed for non-prosecution.
Rule is discharged. Interim relief,if any, stands vacated. No order
as to costs.

(Smt.Abhilasha
Kumari,J)

arg

   

Top