Gujarat High Court High Court

Chandrashekhar vs State on 21 July, 2008

Gujarat High Court
Chandrashekhar vs State on 21 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6896/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6896 of 2008
 

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


 

CHANDRASHEKHAR
KANAHAIYA LAL BORAR, DIRECTOR- A ONE PLAZA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DK MODI for Applicant(s) : 1 - 3.MR BN LIMBACHIA
for Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

1.
Heard. Learned advocate, Mr.N.D.Nanavati for the applicant.

2. Notice
returnable to the respondent No.2 on 1st August, 2008.

3. Learned
APP Mr.K.T.Dave for the State waives service on behalf of respondent
No.1- State.

4. Considering
the grounds mentioned at D, F, G, and H of the petition, the prayer
as set out in the paragraph No.9(C) is granted till then.

5. The
report which is produced by the learned advocate and given by the
Director, Central Food Laboratory is taken on record.

(H.B.ANTANI,
J.)

ashish//

   

Top