Gujarat High Court
State vs Food on 21 June, 2011
Gujarat High Court Case Information System
Print
CR.AO/22302/0104 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2230 of 2010
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
FOOD
SPECIALTIES LTD & 6 - Opponent(s)
=========================================================
Appearance
:
MR
HL JANI, APP for Appellant(s) : 1 - 2.
None for Opponent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/06/2011
ORAL ORDER
On
26.4.2011 this matter was heard at length and time was sought by
learned APP.
Heard
Mr.H.L.Jani, learned APP. He has relied upon the decision delivered
in the case of State of Gujarat Vs. Mohanlal Valji, 1993(1) GLH
661.
I
have perused the papers and gone through the submissions made by
Mr.Jani, learned APP.
Appeal
is Admitted.
Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondents Nos.2, 3, 5 to 7 returnable on 9.8.2011.
(Z. K. SAIYED,
J.)
kks
Top