Gujarat High Court High Court

Madanlal vs Hareshbhai on 10 July, 2008

Gujarat High Court
Madanlal vs Hareshbhai on 10 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2665/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2665 of 2008
 

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

 

MADANLAL
T PRAJAPATI, MANAGER DWARKESH TREDING COMPANY - Applicant(s)
 

Versus
 

HARESHBHAI
GHANSHYAMBHAI SEVKANI,PROP.OF JAYAMBE TREDERS, - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.SUBHASH
G BAROT for
Applicant(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,
 

MRS FD
PATEL, ADDL.PUBLIC PROSECUTOR for Respondent
No.2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Subhash G. Barot for the applicant and learned
A.P.P. Mrs. F.D.Patel for opponent No.2-State. Opponent No.1 is duly
served but none has appeared.

2. It
appears that the complaint has been dismissed on the ground that the
person who had lodged the complaint had no authority.

3. It
is submitted that the complainant had produced authority letter in
the trial court and it was duly proved and exhibited.

4. In
view of above, leave to appeal is granted. Application stands
disposed of accordingly.

(Bankim
N. Mehta, J.)

sudhir

   

Top