Gujarat High Court
Torrent vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/8070/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8070 of 2009
In
CRIMINAL
REVISION APPLICATION No. 213 of 2009
=============================================
TORRENT
POWER LIMITED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR KB PUJARA for Applicant(s) :
1,
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule
returnable on 13th April, 2010. Mr. L.R. Pujari, learned
APP, waives service of rule on behalf of respondent No.1.
Direct
service to respondent No.2 is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top