Gujarat High Court Case Information System
Print
CR.MA/4493/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4493 of 2010
=========================================
DINESHBHAI
NATHABHAI VORA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Applicant(s) : 1 - 4.
MS BELA A PRAJAPATI for Applicant(s) : 1 - 4.
MR
MR MENGDEY, APP for Respondent(s) : 1,
MR TEJAS M BAROT for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/12/2010
ORAL
ORDER
This
Criminal Miscellaneous Application is adjourned on number of
occasion at least for 14 times and on most of the occasions due to
non-availability of the learned advocate appearing on behalf of the
applicants. Today also when the application was taken up for hearing
in the first session it was requested to keep the matter in the
second session and accordingly it was kept back. Even in the second
session also, when again the matter is taken up for hearing, the
learned advocate appearing on behalf of the applicants is absent.
Hence, dismissed for non-prosecution. Notice is discharged.
Ad-interim relief granted earlier, if any, stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top