Gujarat High Court High Court

Sunil vs Colony on 11 July, 2011

Gujarat High Court
Sunil vs Colony on 11 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9562/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9562 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 303 of 2011
 

With


 

CRIMINAL
REVISION APPLICATION No. 302 of 2011
 

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


 

SUNIL
VADILAL KAPASI & 5 - Applicant(s)
 

Versus
 

COLONY
SUNIL KAPASI & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1 - 6. 
None for Respondent(s) : 1, 
MR LB DABHI,
APP for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

Shri
Daifraz Havewalla, learned advocate appearing on behalf of the
applicants does not press the Criminal Miscellaneous Applications as
well as the Criminal Revision Application. Hence, both the
applications are dismissed as not pressed.

(M.R.

SHAH, J.)

siji

   

Top