Gujarat High Court High Court

Vikramsinh vs The on 2 August, 2011

Gujarat High Court
Vikramsinh vs The on 2 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/586/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
 

With


 

CRIMINAL
MISC.APPLICATION No. 7951 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 586 of 2007
 

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


 

VIKRAMSINH
MANGALSINH CHUDASAMA - Applicant(s)
 

Versus
 

THE
STATE & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BM MANGUKIYA for
Applicant(s) : 1, 
MR. PUJARI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR DIVYESH SEJPAL for Respondent(s) : 2, 
MS
AMRITA AJMERA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
ORAL
ORDER

This
application is called out twice and on both occasions learned
advocate for the petitioner has remained absent. Hence, dismissed for
non prosecution. Notice discharged. Ad-interim relief granted
earlier, if any, stands vacated forthwith.

In
view of the order passed in Special Criminal Application No. 586 of
2007, no order in Criminal Miscellaneous Application No.7951 of 2010
and is accordingly disposed of.

(M.R.SHAH,J.)

kaushik

   

Top