Gujarat High Court
=========================================Appearance vs Mr Aj on 6 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/54/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 54 of 2000
=========================================
MUSTAK
MAJID SIDDIK TEKRAWALA
Versus
AREFABIBI
ABDUS SATTAR BANGALAWALA AND ANOTHER
=========================================Appearance
:
MR MA KHARADI
for the Petitioner
MR AJ
DESAI for Respondent(s) : 1,
MR MG NANAVATI, ADD PUBLIC PROSECUTOR
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 06/05/2010
ORAL
ORDER
This
Court issued Rule on the condition that the petitioner will deposit
an amount of Rs.1,00,000/-. Admittedly, such an amount has not been
deposited. In that view of the matter, the orders of this Court
having not been complied with, the present petition is not liable to
be entertained and is liable to be dismissed for non-compliance of
the orders of this Court.
Therefore,
order passed by this Court dated 22.11.2000 having not been complied
with, the present petition is dismissed. Rule is discharged.
(BHAGWATI
PRASAD, J.)
omkar
Top