Gujarat High Court
Pranlal vs State on 5 March, 2010
Gujarat High Court Case Information System
Print
CR.RA/732/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 732 of 2006
=================================================
PRANLAL
SHIVLAL FULTARIA & 1 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=================================================
Appearance :
MR
BHARAT R PANDYA for Applicants : 1 - 2.
PUBLIC PROSECUTOR for
Respondent :
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 05/03/2010
ORAL
ORDER
This
matter was called out twice. On both the occasion none has appeared
for the petitioners. This being a revision application, this Court
could have proceeded ex-parte in absence of advocate for the parties
or could have passed order of dismissal for default. However in
order to afford an opportunity this mater is kept on 9/3/2010, with a
specific observation that if no one appears for the petitioners, the
Court will pass an appropriate order, including an order of dismissal
for default.
[
S.R. BRAHMBHATT, J ]
/vgn
Top