Gujarat High Court High Court

Sabir vs State on 19 September, 2008

Gujarat High Court
Sabir vs State on 19 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11636/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11636 of 2008
 

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

 

SABIR
ILIYASKHAN PATHAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN K PANDYA for
Applicant(s) : 1 - 2. 
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

When
the matter is called out, learned Advocate for the applicants is
absent. Hence, the matter stands dismissed for want of prosecution.

(M.R.SHAH,
J.)

sompura

   

Top