Gujarat High Court
Harshad vs Anagram on 8 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/1508/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1508 of 2011
======================================
HARSHAD
SHAH - FORMAR DIRECTOR OF SHIVAM MULTI SERVICES PVT. - Applicant
Versus
ANAGRAM
STOCK BROKING LTD - THRO' AJAT PANCHAL (OFFICER) & 3 -
Respondents
======================================
Appearance :
MR
SALIL M THAKORE for the Applicant.
NOTICE UNSERVED for Respondent
No.1.
NOTICE SERVED BY DS for Respondent Nos.2 - 3.
MR KP
RAWAL, APP for Respondent
No.4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/08/2011
ORAL
ORDER
1. Leave
to amend. The petitioner to file fresh memo of the petition by
12/08/2011.
2. Registry
to issue fresh Notice upon the amended respondent No.1, making
it returnable on 29/08/2011.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top