Gujarat High Court High Court

Bharatsinh vs State on 8 February, 2011

Gujarat High Court
Bharatsinh vs State on 8 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5330/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5330 of 1999
 

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

 

BHARATSINH
MULUBHA CHAUHAN & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Petitioner(s) : 1 - 3. 
(R VB GHARANIYA) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

This
matter was called out thrice today. However, none present for the
petitioners. In that view of the matter, this Court has no other
option but to dismiss the matter. Accordingly, matter is dismissed
for default. Rule is discharged. Interim relief if any stands
vacated.

(S.R.BRAHMBHATT,
J.)

Divya//

   

Top