Gujarat High Court High Court

Atulbhai vs Rajubhai on 18 November, 2011

Gujarat High Court
Atulbhai vs Rajubhai on 18 November, 2011
Author: Md Shah,
  
 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