Gujarat High Court High Court

Dowlatbhai vs State on 23 March, 2010

Gujarat High Court
Dowlatbhai vs State on 23 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6778/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6778 of 1991
 

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

 

DOWLATBHAI
BADIRAM DAMODAR & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/03/2010
 

ORAL
ORDER

The
petitioners
are not cooperating the learned
advocate for the
petitioners
and, therefore, the learned
advocate for the
petitioner
is not in a position to proceed with the matter. Hence, the present
petition stands dismissed for non-prosecution. Rule is discharged
with no order as to costs. Interim relief, if any, stands hereby
vacated. Liberty to revive in case of difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top