Gujarat High Court
Mangaji vs State on 7 February, 2011
Gujarat High Court Case Information System Print CR.MA/14719/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 14719 of 2010 In CRIMINAL APPEAL No. 1285 of 2006 ========================================================= MANGAJI FULAJI THAKOR - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR BC DAVE for Applicant(s) : 1,MR SALIM M SAIYED for Applicant(s) : 1, MR. DABHI, APP, for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 07/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
When
the matter was called out in the first session, nobody appeared on
behalf of the applicant. Same is the position in second sitting also.
Therefore, it appears that the applicant is not interested in
prosecuting the application. That apart on earlier occasion also
nobody appeared on behalf of the applicant and time was sought.
However, in the interest of justice, the matter is adjourned to
7.3.2011.
(A.M.
KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top