Gujarat High Court
Dr.Ilaben vs Bhimbhai on 2 September, 2011
Gujarat High Court Case Information System
Print
CR.RA/906/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 906 of 2005
=========================================================
DR.ILABEN
VIRENDRABHAI DESAI - Applicant(s)
Versus
BHIMBHAI
DAYALJI DESAI & 3 - Respondent(s)
=========================================================
Appearance :
NOTICE
NOT RECD BACK for Applicant(s) : 1,
HL PATEL ADVOCATES for
Respondent(s) : 1 - 3.
NOTICE UNSERVED for Respondent(s) : 2,
MR
JK SHAH APP for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 02/09/2011
ORAL
ORDER
The
endorsement on the Board indicates that the applicant could not be
served. Hence, the application stands disposed of accordingly.
Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top