Gujarat High Court High Court

Yogita vs State on 1 August, 2011

Gujarat High Court
Yogita vs State on 1 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/300/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 300 of 2011
 

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

 

YOGITA
DHARMESHBHAI MISTRI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1 - 2.MS. KRUTI M SHAH for Applicant(s) : 1 -
2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
 
ORAL
ORDER

Office
Objections to be removed on or before 16/8/2011, failing which the
registry is directed to notify the matter on 18/8/2011 for
appropriate order for dismissing the same for non-prosecution.

[M.R.

SHAH, J.]

rafik

   

Top