Gujarat High Court
Kiran vs State on 17 June, 2008
Gujarat High Court Case Information System
Print
SCA/22649/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 22649 of 2005
=========================================================
KIRAN
L. PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
DS CHAUHAN for Petitioner(s) : 1,
MR VIPUL MISTRY AGP for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/06/2008
ORAL
ORDER
When
the matter is called out for hearing, none present for the petitioner
and no request is made to pass over the matter. Hence, this Special
Civil Application is dismissed for want of prosecution. Notice
discharged. Interim relief, if any, stands vacated forthwith.
(ANANT
S. DAVE, J.)
*pvv
Top