Gujarat High Court High Court

Icici vs State on 7 September, 2011

Gujarat High Court
Icici vs State on 7 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/71/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 71 of 2002
 

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

 

ICICI
LIMITED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TS NANAVATI for
Applicant(s) : 1, 
MS.HANSA PUNANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2, 
RULE
SERVED for Respondent(s) : 3, 
MR.RAJESH B SONI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/04/2006 

 

 
 
ORAL
ORDER

Mr.T.S.

Nanavati, the learned advocate for the petitioner states that the
remark column is wrongly showing that rule issued by this Court
is unserved as on date. He states that this Court had ordered
public notice of the order of the Court and it is duly complied
with. He wants some time to file necessary papers in the office.
The matter is adjourned to 27th April 2006.

(RAVI
R. TRIPATHI, J.)

karim

   

Top