Gujarat High Court High Court

Tata vs Rajendrasinh on 8 April, 2010

Gujarat High Court
Tata vs Rajendrasinh on 8 April, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6196/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6196 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 6195 of 2008
 

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


 

TATA
CHEMICALS LIMITED THRO MAHESH S IYER ASST.MANAGAR - Applicant(s)
 

Versus
 

RAJENDRASINH
P. RANA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
KM PATEL for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
DM DEVNANI for Respondent(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/04/2010 

 

 
 
ORAL
ORDER

This
Court is of the view that the delay of 23 days is required to be
condoned and is accordingly, condoned. The application is allowed.
Rule made absolute to the aforesaid extent.

(S.R.

Brahmbhatt, J.)

Caroline

   

Top