Gujarat High Court
Yogita vs State on 1 August, 2011
Gujarat High Court Case Information System
Print
CR.RA/300/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 300 of 2011
=========================================================
YOGITA
DHARMESHBHAI MISTRI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Applicant(s) : 1 - 2.MS. KRUTI M SHAH for Applicant(s) : 1 -
2.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/08/2011
ORAL
ORDER
Office
Objections to be removed on or before 16/8/2011, failing which the
registry is directed to notify the matter on 18/8/2011 for
appropriate order for dismissing the same for non-prosecution.
[M.R.
SHAH, J.]
rafik
Top