Gujarat High Court
Hitesh vs Proprietor on 20 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/6695/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6695 of 2010
=========================================================
HITESH
SUMANTLAL SHAH - Applicant(s)
Versus
PROPRIETOR
OF MEHUL TRADERS, MEHUL RAJENDRAPRASAD SHUKLA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MR PARTH
DIVYESHWAR for Respondent(s) : 1,
MS MINI NIAR, APP for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/07/2010
ORAL
ORDER
Mr.
Parth Divyeshwar states that he is appearing on behalf of the
respondent No.1.
Heard.
Leave to appeal is granted. Application stands disposed of. Rule is
made absolute.
(Z.K.SAIYED,
J.)
sas
Top