Gujarat High Court High Court

Dhansukhbhai vs Girishbhai on 12 August, 2010

Gujarat High Court
Dhansukhbhai vs Girishbhai on 12 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7063/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7063 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1830 of 2009
 

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

 

DHANSUKHBHAI
GIRDHARBHAI PATEL - Applicant(s)
 

Versus
 

GIRISHBHAI
NAROTTAMBHAI DESAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
PUBLIC PROSECUTOR
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

The
present application is filed for recalling order dated 6th
November 2009 passed in Special Criminal Application No.1830 of 2009.

2. Heard
learned advocate Mr.S.K. Bukhari. In view of the settled legal
position by judgement of the Hon’ble the Apex Court in the matter of
Mandvi Cooperative Bank Limited Vs. Nilesh Thakore
reported in 2010 (2) GLR 990, there is no justification for recalling
the order dated 6th November 2009. Hence this application
is disposed of.

(RAVI
R. TRIPATHI, J.)

karim

   

Top