Gujarat High Court High Court

Dahyabhai vs Unknown on 8 February, 2010

Gujarat High Court
Dahyabhai vs Unknown on 8 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/216/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 216 of 2010
 

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

 

DAHYABHAI
GIRDHARBHAI PANCHAL PROP. GUJARAT FORKLIFT SERVICE - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HARNISH V DARJI for
Appellant(s) : 1, 
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/02/2010
 

ORAL
ORDER

Heard
Mr. Harnish Darji, learned counsel appearing for the appellant.

Mr.

Darji has vehemently contended that the learned Trial Judge has not
considered the oral as well as documentary evidence produced on the
record in a proper manner. He has also read over Consent Terms
(Exhibit 9), which is on record, and it appears from the said
Consent Terms that there was a contract between the parties for sale
and purchase of machinery. Mr. Darji has also vehemently contended
that this is a fit case for admission.

In
view of the same, Registry is directed to call for Record and
Proceedings so as to reach this Court on or before 19th
February 2010 and place the Appeal for hearing of admission on 23rd
February 2010.

(Z.

K. Saiyed, J)

Anup

   

Top