Gujarat High Court
Sanat vs State on 26 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/5498/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5498 of 2004
=========================================
SANAT
MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2011
ORAL
ORDER
Stand
over to 17/10/2011. Ad-interim relief granting stay of further
investigation is modified to the extend permitting the Investigating
Officer to carryout the investigation as to Whether any offence
alleged to have been committed by the applicant under the Companies
Act has been made or not?
(M.R.
SHAH, J.)
siji
Top