Gujarat High Court
Harshad vs Pallaviben on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/3275/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3275 of 2006
=========================================================
HARSHAD
RAMESHCHANDRA BARDOLIA - Applicant(s)
Versus
PALLAVIBEN
PANKAJBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR UTPAL M
PANCHAL for Respondent(s) : 2,
PUBLIC PROSECUTOR for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/10/2011
ORAL
ORDER
Heard
learned Senior Advocate Mr.R.R.Marshall for the applicant.
Prima
facie, this is a case where the complaint is required to be quashed.
However, learned advocate Mr.Panchal appearing for respondent No.2 is
not present.
In
view of that matter, to enable learned advocate, Mr.Panchal to
represent his case, the matter to come up on 18.11.2011.
It
is made clear that learned advocate, Mr.Panchal will not turn up on
next date of hearing, the matter will proceed ex-parte and the
contention of the applicant will be accepted.
(K.S.JHAVERI
,J.)
(vipul)
Top