Gujarat High Court
Pithubhai vs State on 21 October, 2008
Gujarat High Court Case Information System
Print
CR.RA/268/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 268 of 2002
=========================================================
PITHUBHAI
LAVJIBHAI CHAUDHARI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Applicant(s) : 1
- 2.
MR SP Hasurkar, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/10/2008
ORAL
ORDER
When
the matter was called out twice, learned advocate for the petitioner
was not present. On the third round also he was not present which
means he is not interested in proceeding with the matter. Hence, this
court has left with no other alternative but to dismiss the matter
for non-prosecution. This Revision Application is dismissed
accordingly.
[M.D.
SHAH, J.]
msp
Top