Gujarat High Court High Court

Gandhidham vs Shankar on 3 September, 2010

Gujarat High Court
Gandhidham vs Shankar on 3 September, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/869/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 869 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2286 of 2007
 

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

GANDHIDHAM
CO-OPERATIVE BANK LTD. - Applicant(s)
 

Versus
 

SHANKAR
H. ADVANI & 4 - Respondent(s)
 

====================================== 
Appearance
: 
MR TUSHAR MEHTA for
Applicant(s) : 1, 
None
for Respondent(s) : 1,3 - 5. 
MR AJ DESAI, APP for
Respondent(s) : 2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/03/2008 

 

 
ORAL
ORDER

In
view of the order passed in Special Criminal Application No. 2286 of
2007, this application does not survive. It stands disposed of
accordingly.

(
Y. R. MEENA, C.J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top