Gujarat High Court
Khushbu vs The on 22 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/3959/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3959 of 2005
With
CRIMINAL
MISC.APPLICATION No. 3960 of
2005
=========================================
KHUSHBU
FAB & 4 - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
UTPAL M PANCHAL for
Applicant(s) : 1 - 5.
PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2,
MR HARIT N SOMPURA for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/04/2011
COMMON ORAL ORDER
In
these two petitions, as it is noticed on earlier occasion also, this
Court was constrained to pass an order dismissing the matter for
default on account of non-availability of learned advocate for the
applicants. The order was passed on 18.04.2006. Today also, when the
matters were called out, none is present for the applicants. In order
to give last opportunity, it is ordered that this matter be kept on
25.04.2011. No further time shall be granted. On the next date, if
nobody appears for the applicants, the matter would be dismissed for
default.
[S.R.
Brahmbhatt, J.]
mrpandya
Top