Gujarat High Court
Deepak vs Hynoup on 19 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/8179/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8179 of 2007
=========================================================
DEEPAK
OIL MILLS THRO' THAKKAR CHIRAG KANTILAL - Applicant(s)
Versus
HYNOUP
FOOD & OIL INDUSTRIES LIMITED & 3 - Respondent(s)
=========================================================
Appearance
:
MR
UTKARSH B JANI for
Applicant(s) : 1,
MR
KIRTIDEV R DAVE for
Respondent(s) : 1,
MR
RAHUL K DAVE for
Respondent(s) : 1,
NOTICE
SERVED for
Respondent(s) : 2
- 3.
MR LR Pujari, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/09/2008
ORAL
ORDER
Heard the learned advocate for the
applicant.
In
the opinion of this court, the appeal requires consideration. Hence,
leave to appeal is granted. The application is accordingly allowed.
[M.D.
SHAH, J.]
msp
Top