Gujarat High Court High Court

Amrajit vs The on 12 August, 2011

Gujarat High Court
Amrajit vs The on 12 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/4/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 4 of 2007
 

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

 

AMRAJIT
FULAJI THAKOR - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL R MEHTA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
MM TIRMIZI for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/08/2011 

 

ORAL
ORDER

In
the second round also, learned advocate for the applicant, Mr.Niral
R.Mehta is not present. However, learned advocate, Mr.Tirmizi for the
respondent Nos.2 to 4 is present. Hence, the matter stands dismissed
for default. Rule is discharged. Records and proceedings be sent back
forthwith.

(M.D.SHAH,J.)

radhan

   

Top