Gujarat High Court
Govind vs State on 25 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/2016/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2016 of 1990
=========================================================
GOVIND
MANCHI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Applicant(s) : 1,MR
MA KALATHIL for
Applicant(s) : 1,
Mr
P D Bhate, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1
- 4.
MR
VIJAY H PATEL for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date : 06/10/2006
ORAL
ORDER
None
present for the petitioner. Learned counsel Mr D.N. Vakil appearing
with Mr Vijay H Patel for respondent no.5 submitted that the
respondent No.5 was already acquitted by order dated 4.10.2000 of the
J.M.F.C., Valia in Criminal Case No.611/91 and, therefore, the
petition had become infructuous since then. Learned APP submitted
that the State has no objection to the petition being dismissed for
default. Accordingly the petition is dismissed for want of
prosecution. Rule is discharged with no order as to costs.
[D.
H. Waghela, J.]
msp
Top