Gujarat High Court High Court

Dr.Ilaben vs Bhimbhai on 2 September, 2011

Gujarat High Court
Dr.Ilaben vs Bhimbhai on 2 September, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/906/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 906 of 2005
 

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


 

DR.ILABEN
VIRENDRABHAI DESAI - Applicant(s)
 

Versus
 

BHIMBHAI
DAYALJI DESAI & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
NOTICE
NOT RECD BACK for Applicant(s) : 1, 
HL PATEL ADVOCATES for
Respondent(s) : 1 - 3. 
NOTICE UNSERVED for Respondent(s) : 2, 
MR
JK SHAH APP for Respondent(s) :
4, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 02/09/2011 

 

 
ORAL
ORDER

The
endorsement on the Board indicates that the applicant could not be
served. Hence, the application stands disposed of accordingly.
Notice is discharged.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top