Gujarat High Court
Rajeshkumar vs State on 18 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/13215/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13215 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4465 of 2010
======================================
RAJESHKUMAR
KHIMJIBHAI JAKASANIA & 2 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
BM MANGUKIYA for the Applicants.
MR JK SHAH, APP for Respondent
No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/11/2011
ORAL
ORDER
1. This
Criminal Misc. Application is for restoration of Criminal Misc.
Application No.4465 of 2010.
2. Though
the matter is called out twice, on both the occasions, learned
advocate appearing on behalf of the applicants is absent. Hence, the
present application is also dismissed for non-prosecution.
[M.R.SHAH,J]
*dipti
Top