Gujarat High Court High Court

Kishanchand vs State on 17 June, 2011

Gujarat High Court
Kishanchand vs State on 17 June, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/537/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 537 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16711 of 2010
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 3794 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 537 of 2011
 

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

 

KISHANCHAND
HANSRAJ SHAH - PARTNER - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MANAV A MEHTA for
Appellant(s) : 1, 
MS KRINA CALLA AGP for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 17/06/2011 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
order of this Court dated 27th April 2011 is not complied
with hence, the cases are dismissed for noncompliance.

(S.J. MUKHOPADHAYA,C.J.)

(K.M.THAKER,J.)

Suresh*

   

Top