Gujarat High Court High Court

Dineshbhai vs State on 20 December, 2010

Gujarat High Court
Dineshbhai vs State on 20 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4493/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4493 of 2010
 

 
 
=========================================


 

DINESHBHAI
NATHABHAI VORA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Applicant(s) : 1 - 4.                                          
                     MS BELA A PRAJAPATI for Applicant(s) : 1 - 4. 
MR
MR MENGDEY, APP for Respondent(s) : 1, 
MR TEJAS M BAROT for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

This
Criminal Miscellaneous Application is adjourned on number of
occasion at least for 14 times and on most of the occasions due to
non-availability of the learned advocate appearing on behalf of the
applicants. Today also when the application was taken up for hearing
in the first session it was requested to keep the matter in the
second session and accordingly it was kept back. Even in the second
session also, when again the matter is taken up for hearing, the
learned advocate appearing on behalf of the applicants is absent.
Hence, dismissed for non-prosecution. Notice is discharged.
Ad-interim relief granted earlier, if any, stands vacated forthwith.

(M.R.

SHAH, J.)

siji

   

Top