Gujarat High Court
Kishanchand vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
LPAST/537/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 537 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16711 of 2010
With
CIVIL
APPLICATION (STAMP NUMBER) No. 3794 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 537 of 2011
=========================================================
KISHANCHAND
HANSRAJ SHAH - PARTNER - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MANAV A MEHTA for
Appellant(s) : 1,
MS KRINA CALLA AGP for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/06/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
order of this Court dated 27th April 2011 is not complied
with hence, the cases are dismissed for noncompliance.
(S.J. MUKHOPADHAYA,C.J.)
(K.M.THAKER,J.)
Suresh*
Top