Gujarat High Court High Court

State vs Mahendrakumar on 22 November, 2010

Gujarat High Court
State vs Mahendrakumar on 22 November, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7975/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7975 of 2010
 

In


 

CRIMINAL
APPEAL No. 1193 of 2010
 

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

 

STATE
OF GUJARAT (FOR & ON BEHALF OF D B BAROT, FOOD INSPECT -
Applicant(s)
 

Versus
 

MAHENDRAKUMAR
AMRUTLAL DESAI (SELLER OF SEMPLE & OWNER) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HH PARIKH Ld. APP for Applicant(s) : 1, 
None for Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

Heard.

Leave to appeal is granted. This application stands disposed of
accordingly.

(Z.K.

SAIYED, J)

mandora/

   

Top