Gujarat High Court High Court

=========================================Appearance vs Mr Aj on 6 May, 2010

Gujarat High Court
=========================================Appearance vs Mr Aj on 6 May, 2010
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/54/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 54 of 2000
 

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

MUSTAK
MAJID SIDDIK TEKRAWALA 

 

Versus
 

AREFABIBI
ABDUS SATTAR BANGALAWALA AND ANOTHER 

 

=========================================Appearance
: 
MR MA KHARADI
for the Petitioner 
MR AJ
DESAI for Respondent(s) : 1, 
MR MG NANAVATI, ADD PUBLIC PROSECUTOR
for Respondent(s) : 2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

This
Court issued Rule on the condition that the petitioner will deposit
an amount of Rs.1,00,000/-. Admittedly, such an amount has not been
deposited. In that view of the matter, the orders of this Court
having not been complied with, the present petition is not liable to
be entertained and is liable to be dismissed for non-compliance of
the orders of this Court.

Therefore,
order passed by this Court dated 22.11.2000 having not been complied
with, the present petition is dismissed. Rule is discharged.

(BHAGWATI
PRASAD, J.)

omkar

   

Top