Gujarat High Court
Amrutben vs Unknown on 18 February, 2010
Gujarat High Court Case Information System
Print
CR.A/333/1999 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 333 of 1999
For
Approval and Signature:
HONOURABLE
MR.JUSTICE MD SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
AMRUTBEN
TAKHATSINH PARMAR & 2 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Appellant(s) : 1 - 3.
MR LR PUJARI, AGPP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/02/2010
ORAL
JUDGMENT
When
the matter was called out in the first session and even in the second
session, none present on behalf of the appellants. Learned APP
Mr.Pujari is present. Hence, this appeal is dismissed for want of
non-prosecution.
(M.D.Shah,J)
pathan
Top