Gujarat High Court High Court

====================================== vs None For on 21 March, 2011

Gujarat High Court
====================================== vs None For on 21 March, 2011
Author: Akshay H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/5095/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIM
MISC.APPLICATIONs Nos. 5095,5098,5099 and 5101 of 2006
 

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

GURUPALSINGH
JASBIRSINGH 

 

PROPRIETOR
OF M/S.G.S.TEXTILES 

 

Versus
 

JAYPEE
EXPORTS LTD AND OTHERS
 

====================================== 
Appearance
: 
MR BR GUPTA for the Applicant
 
None for Respondent(s) : 1 - 3. 
Ms
Archana Raval for the respondent
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

 
 


 

Date
: 05/10/2007 

 

COMMON
ORAL ORDER

:

Leave
to give fresh address of the respondents. Upon frunishing the fresh
address, Registry to issue notice returnable on 25.10.2007. Ms
Archana Raval, learned APP waives service of the notice for the
respondent-State.

(Akshay
H Mehta, J.)

*mohd

   

Top