Gujarat High Court Case Information System
Print
CR.MA/2427/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2427 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2476 of 2009
=========================================
IBRAHIM
NURMAHAMMAD BHAGAT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
None
for the Applicants
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/06/2010
ORAL
ORDER
1. The present
application is filed seeking restoration of Criminal Misc.Application
No.2476 of 2009, which, according to the averments made in the
application, was dismissed for default by this Court (Coram: Hon’ble
Mr.Justice Akil Kureshi).
The
application is filed without any order annexed thereto.
2. Though the
application was filed on 11.03.2010, learned Advocate for the
applicant has not moved the application for obtaining appropriate
orders.
3. Though the
matter is placed on Board, learned Advocate for the applicant has not
remained present. The application is dismissed for non-prosecution.
(Ravi
R.Tripathi, J.)
*Shitole
Top