Gujarat High Court High Court

Rajeshbhai vs State on 15 March, 2011

Gujarat High Court
Rajeshbhai vs State on 15 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3326/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3326 of 2011
 

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

RAJESHBHAI
BHIKHUBHAI RANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH MAMLATDAR AND ALT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR YV SHAH
for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
ORAL
ORDER

Though
the matter was called out twice, on both the occasions, learned
advocate appearing on behalf of the petitioner has chosen to remain
absent. Hence, dismissed for non-prosecution.

(M.R.

Shah, J.)

*menon

   

Top