Gujarat High Court
Atulbhai vs Rajubhai on 18 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15697/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15697 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11869 of 2011
=========================================================
ATULBHAI
KANTILAL SONI - THRO' POA HOLDER, ANKUR OIL IND. - Applicant(s)
Versus
RAJUBHAI
DAHYABHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HAROIK G PATEL for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR LR PUJARI,
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/11/2011
ORAL
ORDER
Heard
learned advocates for the parties.
Considering
the averments made in the application, this application is allowed.
Criminal Misc. Application No.11869 of 2011 is ordered to be restored
to its original file. This application is accordingly stands disposed
of.
(
M.D. SHAH, J. )
syed/
Top