Gujarat High Court
Mangaji vs State on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/14719/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14719 of 2010
In
CRIMINAL
APPEAL No. 1285 of 2006
=========================================================
MANGAJI
FULAJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,MR SALIM M SAIYED for Applicant(s) : 1,
MR.
DABHI, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
When
the matter was called out in the first session, nobody appeared on
behalf of the applicant. Same is the position in second sitting also.
Therefore, it appears that the applicant is not interested in
prosecuting the application. That apart on earlier occasion also
nobody appeared on behalf of the applicant and time was sought.
However, in the interest of justice, the matter is adjourned to
7.3.2011.
(A.M.
KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top