Gujarat High Court High Court

Dipak vs State on 14 February, 2011

Gujarat High Court
Dipak vs State on 14 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/303/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 303 of 2011
 

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

DIPAK
PRADIPKUMAR RAVAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
DHAVAL N VAKIL for Applicants
 

Mr.
Kartik Pandya, APP, for respondent No.1 
None
for Respondent(s) : 2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/02/2011 

 

ORAL
ORDER

Learned
counsel for the petitioners submits that earlier the application
being Criminal Misc. Application No.11 of 2010 filed before the
learned Judicial Magistrate, First Class, Nadiad, came to be
dismissed for want of prosecution due to failure on the part of
applicant to remain present while the petitioners herein remained
present at all stages. Petitioner No.3 is a senior citizen and
suffering from various ailments and she is partially blind.

Considering
the above, issue notice returnable on 14.3.2010.

Ad-interim
relief in terms of paragraph 19(B) qua petitioner Nos. 2 and 3.

Learned
APP waives service of notice on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top