Gujarat High Court
Sunil vs Colony on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9562/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9562 of 2011
In
CRIMINAL
REVISION APPLICATION No. 303 of 2011
With
CRIMINAL
REVISION APPLICATION No. 302 of 2011
=========================================
SUNIL
VADILAL KAPASI & 5 - Applicant(s)
Versus
COLONY
SUNIL KAPASI & 1 - Respondent(s)
=========================================
Appearance :
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1 - 6.
None for Respondent(s) : 1,
MR LB DABHI,
APP for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
Shri
Daifraz Havewalla, learned advocate appearing on behalf of the
applicants does not press the Criminal Miscellaneous Applications as
well as the Criminal Revision Application. Hence, both the
applications are dismissed as not pressed.
(M.R.
SHAH, J.)
siji
Top