Gujarat High Court High Court

Tata vs Jethalal on 15 July, 2008

Gujarat High Court
Tata vs Jethalal on 15 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6210/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6210 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 954 of 2005
 

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

 

TATA
CHEMICALS LIMITED - Applicant(s)
 

Versus
 

JETHALAL
LAVJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KM PATEL for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MS DARSHANA
PANDIT, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.K.M.Patel.

This
Court has passed an order in Criminal Misc.Application No.7571 of
2006 in Criminal Revision Application No. 954 of 2005 fixing the
matter for final hearing on 4.12.2006. But, for any reason, it could
not be heard and decided thereafter. In view of the order passed by
this Court referred to as above, Criminal Revision Application No.954
of 2005 be listed for final hearing on 22.7.2008. This application
stands disposed of accordingly.

(M.D.Shah,
J.)

Sreeram.

   

Top