Gujarat High Court
Husseni vs State on 25 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/1623/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1623 of 2008
In
CRIMINAL
APPEAL No. 941 of 2008
=========================================================
HUSSENI
COTTON PROCESSORS PVT.LTD. THRO YUSUFALI SAIYADALI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAD D BUCH for
Applicant(s) : 1,
MR. M.G. NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR. BHAWESH HAJARI,for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/01/2010
ORAL
ORDER
Rule:
Mr. M.G. Nanavati, learned APP for respondent no. 1 and Mr. Bhawesh
Hajari learned advocate for respondent no. 2 waives service of notice
of rule on behalf of the respondents.
Considering
the averments made in the application delay of 9 days caused in
preferring the above appeal is hereby condoned.
Rule
made absolute.
(Z.K.SAIYED,J.)
pawan
Top