Gujarat High Court High Court

Land vs Chauhan on 9 November, 2011

Gujarat High Court
Land vs Chauhan on 9 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9832/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9832 of 2004
 

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

 

LAND
MARK DEVELOPERS A PROPRIETORSHIP CONCERN OF - Applicant(s)
 

Versus
 

CHAUHAN
DIPAKBHAI SHIVABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR YV
BRAHMBHATT for Respondent(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/12/2006 

 

 
 
ORAL
ORDER

Learned
advocate seeks permission to withdraw this application at this stage
with a liberty to move after appropriate documents on record.
Permission granted. Application stands disposed of as withdrawn.

(K.S.JHAVERI,J)

mary//

   

Top