Gujarat High Court Case Information System
Print
CR.MA/10066/2007 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10066 of 2007
In
SPECIAL
CRIMINAL APPLICATION No. 976 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the Civil Judge?
=========================================================
ANIL
BIJLANI SOLE PROPRIETOR OF ERSTWHILE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SHAKTI S JADEJA for
Applicant(s) : 1,
MR M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR SUNIL K SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 31/08/2007
ORAL
JUDGMENT
1. Rule.
Mr.M.R.Mengdey, learned APP waives service of rule on behalf of
respondent No.1. Mr.Sunil Shah, learned Advocate waives service of
rule on behalf of respondent No.2.
2. By
way of this application, the applicant has prayed to modify the order
dated 09.08.2007 passed by this Court in Special Criminal Application
No.976 of 2007 to the extent that the original petitioner shall pay
the sum of Rs.2500/- to the applicant Shri Anil T.Bijlani for and on
behalf of Erstwhile M/s.Kiran Stationers by Demand Draft and/or by
Pay Order.
3. Considering
the averments in the application, prayer in terms of Para 5(B) is
granted. Instead of payment of Rs.2500/- in the name of Kiran
Stationaries, original petitioner is directed to pay sum of
Rs.2500/- as directed by this Court in the aforesaid application
directly to Shri Anil T.Bijlani by Demand Draft and/or Pay Order
within a period of 10(ten) days from today. Rule is made absolute to
the aforesaid extent.
[M.R.Shah,
J.]
satish
Top