Gujarat High Court High Court

Dineshbhai vs State on 28 January, 2010

Gujarat High Court
Dineshbhai vs State on 28 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6715/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 6715 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 7458 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 8875 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 9296 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 9995 of 2009
 

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


 

DINESHBHAI
VADODARIYA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance
: 
MR
DHAVAL M BAROT for Applicant(s) : 1   3.                  MR DEVDIP
BRAHMBHATT for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MRTULSHIRSAVANI for Respondent(s) :
2, 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2010 

 

ORAL
ORDER

Though
called out twice, none present for the applicant. Dismissed for
default.

(AKIL
KURESHI,J.)

/patil

FURTHER
ORDER

At
the request of the learned counsel for the applicant, the matter is
restored on a condition that Rs.1,000/- shall be deposited with the
State Legal Services Authority.

(AKIL
KURESHI,J.)

/patil

   

Top