Gujarat High Court
Ravindraraj vs State on 13 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4160/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4160 of 2011
=========================================================
RAVINDRARAJ
KIRITBHAI SOLANKI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
YS RAJPUT for
Applicant(s) : 1 - 4.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/04/2011
ORAL
ORDER
Learned
advocate for the applicants is not present. Last time also, he was
not present. In the interest of justice, S.O. to 26-4-2011. On that
day, the Court will proceed with the matter without considering the
leave note or sick note.
(M.D.SHAH,J.)
radhan
Top