Gujarat High Court
Saveesons vs State on 20 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/15065/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15065 of 2011
=========================================================
SAVEESONS
INTRACHEMS PVT.LTD -THRO' NIRAVBHAI AJAYBHAI MEHT & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
SVRAJUASSOCIATES
for
Applicant(s) : 1 - 2.MR. BHADRISH S RAJU for Applicant(s) : 1 -
2.
MR. K.P.RAVAL, APP for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2011
ORAL
ORDER
Notice
to the Respondents returnable
on 24.11.2011, in light of the averments made and the judgment in
case of Aneeta Hada v.
Godfather Travels and Tours Private Limited,(2008) 13 SCC 703.
Learned
APP Mr.K.P.Raval waives service of Notice for Respondent No.1-State
of Gujarat.
Ad
interim relief in terms of paragraph 7(b) is granted till then qua
the Applicants.
(Rajesh
H. Shukla,J)
Jayanti*
Top