Gujarat High Court
Raiben vs State on 18 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2177/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2177 of 2010
=========================================================
RAIBEN
W/O NATUBHAI CHATURBHAI TALPADA D/O SHANABHAI BIJALBH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH C GURJAR for
Applicant(s) : 1,
MR JASWANT K SHAH ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/11/2010
ORAL
ORDER
Present
petition was called out twice, but on both the occasions, learned
advocate appearing on behalf of the petitioner
is absent. Hence, present petition is dismissed for want of
prosecution.
[M.R.
SHAH, J.]
rafik
Top