Gujarat High Court High Court

The vs Bharatkumar on 19 January, 2011

Gujarat High Court
The vs Bharatkumar on 19 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14953/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14953 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 14952 of 2010
 

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


 

THE
BHAGYODAY SHARAFI SAHKARI MANDLI LIMITED - Applicant(s)
 

Versus
 

BHARATKUMAR
SHIVLAL SONEJI & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR NITIN M
AMIN for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR GIRISH
D CHAVDA for Respondent(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 19/01/2011
 

ORAL
ORDER

Heard.

In view of averments made in the application, present application is
allowed in terms of paragraph 7(B). Delay of 255 days caused in
preferring the criminal appeal is condoned. Rule is made absolutely
to the aforesaid extent.

(Z.

K. Saiyed, J)

Anup

   

Top