Gujarat High Court
Tata vs Jethalal on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/6210/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6210 of 2008
In
CRIMINAL
REVISION APPLICATION No. 954 of 2005
=========================================================
TATA
CHEMICALS LIMITED - Applicant(s)
Versus
JETHALAL
LAVJI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KM PATEL for
Applicant(s) : 1,
None for Respondent(s) : 1,
MS DARSHANA
PANDIT, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2008
ORAL
ORDER
Heard
learned advocate Mr.K.M.Patel.
This
Court has passed an order in Criminal Misc.Application No.7571 of
2006 in Criminal Revision Application No. 954 of 2005 fixing the
matter for final hearing on 4.12.2006. But, for any reason, it could
not be heard and decided thereafter. In view of the order passed by
this Court referred to as above, Criminal Revision Application No.954
of 2005 be listed for final hearing on 22.7.2008. This application
stands disposed of accordingly.
(M.D.Shah,
J.)
Sreeram.
Top