Gujarat High Court High Court

Rugnathbhai vs State on 14 November, 2011

Gujarat High Court
Rugnathbhai vs State on 14 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13563/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13563 of 2000
 

 
 
=====================================================
 

RUGNATHBHAI
MOHANLAL PARPANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
JAGDISH H MEHTA for Petitioner(s) : 1, 
Ms.Archana Rawal,learned
Assistant Government Pleader for Respondent(s) : 1 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

The
matter has been called out thrice but in spite of revising the entire
cause list for the third time, none appears for the petitioner. The
petition is dismissed for non-prosecution. Rule is discharged.
Interim relief, if any,stands vacated.

(Smt.Abhilasha Kumari,J)

arg

   

Top