Gujarat High Court
Whether vs The on 8 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/1093/1985 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1093 of 1985
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1.
Whether
Reporters of Local Papers may be allowed to see the judgment ?
No
2.
To
be referred to the Reporter or not ?
No
3.
Whether
their Lordships wish to see the fair copy of the judgment ?
No
4.
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
No
5.
Whether
it is to be circulated to the civil judge ?
No
=========================================
NATVARSINH
MOHANSINH PARMAR - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR DD VYAS
for Applicant(s) : 1,
MR
LB DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/09/2011
ORAL
JUDGMENT
Today
when the present Special Criminal Application of the year 1985 is
taken up for hearing, Shri Vyas, learned advocate appearing on behalf
of the petitioner has stated that he has no further instruction in
the matter. He prays for time. Considering the fact that the
present special criminal application is of the year 1985, the
adjournment is refused and present special criminal application is
dismissed for non-prosecution for want of instruction. Rule
discharged. Ad-interim relief granted earlier stands vacated
forthwith.
(M.R.
Shah, J.)
*menon
Top