Gujarat High Court High Court

Bhagwati vs State on 4 October, 2011

Gujarat High Court
Bhagwati vs State on 4 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/438/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 438 of 2011
 

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

 

BHAGWATI
DEVELOPERS & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH BHAVSAR for
Applicant(s) : 1 - 2.MR MANISH G JOSHI for Applicant(s) : 1 - 2. 
MR
HL JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
 
ORAL
ORDER

Notice
to the respondents returnable on 9.11.2011. Learned APP Mr. HL Jani
waives service of notice for respondent No. 1-State. Ad-interim
relief in terms of para 7(B) regarding deposit of 25% of the amount
of cheque till then.

(Rajesh
H. Shukla, J.)

(hn)

   

Top