Gujarat High Court
Narayan vs State on 14 June, 2010
Gujarat High Court Case Information System
Print
CR.RA/273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 273 of 2010
=============================================
NARAYAN
TRADING COMPANY - THRO' ASHWINBHAI CHANDULAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR ARPIT A KAPADIA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/06/2010
ORAL
ORDER
Heard
Mr. Arpit Kapadia, learned advocate for the applicant.
Rule
returnable on 22nd
July, 2010. Mr. Kartik Pandya, learned APP, waives service of rule
on behalf of respondent No.1.
[ANANT
S. DAVE, J.]
//smita//
Top