Gujarat High Court
Land vs Chauhan on 9 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/9832/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9832 of 2004
=========================================================
LAND
MARK DEVELOPERS A PROPRIETORSHIP CONCERN OF - Applicant(s)
Versus
CHAUHAN
DIPAKBHAI SHIVABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1,
MR YV
BRAHMBHATT for Respondent(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2006
ORAL
ORDER
Learned
advocate seeks permission to withdraw this application at this stage
with a liberty to move after appropriate documents on record.
Permission granted. Application stands disposed of as withdrawn.
(K.S.JHAVERI,J)
mary//
Top