Gujarat High Court High Court

================================================= vs None on 2 September, 2011

Gujarat High Court
================================================= vs None on 2 September, 2011
Author: J.R.Vora,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/1023/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 1023 of 2005
 

To


 

CRIMINAL
REVISION APPLICATION No. 1029 of 2005
 

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

DR.M.AMIN
HADMIDANI 

 

Versus
 

PANKAJBHAI
DHIRAJLAL VARIYA OFJUBILEE HOTEL PVT.LTD. & ANR
 

================================================= 
Appearance
: 
MR CB GUPTA for Applicant 
None
for Respondent No.1
 

MR
KC SHAH APP for Respondent
No.2 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	

 

 
 


 

Date
: 27/12/2005 

 

ORAL
ORDER

RULE
returnable on 27th January, 2006. Learned APP
Mr.K.C.Shah waives service of rule on behalf of the respondent No.2 ?
State of Gujarat. If any request is made by the applicant for
adjournment on account of pendency of this Criminal Revision
Application, the trial Court may grant proper adjournment to the
applicant.

[J.

R. VORA,J.]

vijay

   

Top