Gujarat High Court High Court

Salmaben vs State on 12 July, 2011

Gujarat High Court
Salmaben vs State on 12 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/701/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 701 of 2007
 

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

 

SALMABEN
YUNUSBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IQBAL M MALIK for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
MR
YV BRAHMBHATT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/07/2011 

 

ORAL
ORDER

Learned
advocate for the applicant has not been remaining present on the last
several occasions. It seems that he has lost interest in the matter.
Hence, this matter stands dismissed for want of prosecution. Rule is
discharged.

(M.D.SHAH,J.)

radhan

   

Top