Gujarat High Court High Court

Raiben vs State on 18 November, 2010

Gujarat High Court
Raiben vs State on 18 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2177/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2177 of 2010
 

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

 

RAIBEN
W/O NATUBHAI CHATURBHAI TALPADA D/O SHANABHAI BIJALBH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH C GURJAR for
Applicant(s) : 1, 
MR JASWANT K SHAH ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
 
ORAL
ORDER

Present
petition was called out twice, but on both the occasions, learned
advocate appearing on behalf of the petitioner
is absent. Hence, present petition is dismissed for want of
prosecution.

[M.R.

SHAH, J.]

rafik

   

Top