Gujarat High Court
Ibrahim vs State on 24 June, 2010
Gujarat High Court Case Information System Print CR.MA/2427/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2427 of 2010 In CRIMINAL MISC.APPLICATION No. 2476 of 2009 ========================================= IBRAHIM NURMAHAMMAD BHAGAT - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================= Appearance : None for the Applicants PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 24/06/2010 ORAL ORDER
1. The present
application is filed seeking restoration of Criminal Misc.Application
No.2476 of 2009, which, according to the averments made in the
application, was dismissed for default by this Court (Coram: Hon’ble
Mr.Justice Akil Kureshi).
The
application is filed without any order annexed thereto.
2. Though the
application was filed on 11.03.2010, learned Advocate for the
applicant has not moved the application for obtaining appropriate
orders.
3. Though the
matter is placed on Board, learned Advocate for the applicant has not
remained present. The application is dismissed for non-prosecution.
(Ravi
R.Tripathi, J.)
*Shitole
Top