Gujarat High Court
================================================= vs None on 2 September, 2011
Gujarat High Court Case Information System
Print
CR.RA/1023/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 1023 of 2005
To
CRIMINAL
REVISION APPLICATION No. 1029 of 2005
=================================================
DR.M.AMIN
HADMIDANI
Versus
PANKAJBHAI
DHIRAJLAL VARIYA OFJUBILEE HOTEL PVT.LTD. & ANR
=================================================
Appearance
:
MR CB GUPTA for Applicant
None
for Respondent No.1
MR
KC SHAH APP for Respondent
No.2
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 27/12/2005
ORAL
ORDER
RULE
returnable on 27th January, 2006. Learned APP
Mr.K.C.Shah waives service of rule on behalf of the respondent No.2 ?
State of Gujarat. If any request is made by the applicant for
adjournment on account of pendency of this Criminal Revision
Application, the trial Court may grant proper adjournment to the
applicant.
[J.
R. VORA,J.]
vijay
Top