Gujarat High Court High Court

The vs State on 25 August, 2010

Gujarat High Court
The vs State on 25 August, 2010
Author: A.M.Kapadia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/11326/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11326 of 2005
 

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

 

THE
KHERALU NAGARIK SAHKARI BANK LTD. - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Applicant(s) : 1, 
MR AD OZA PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	

 

 
 


 

Date
: 26/09/2005 

 

 
 
				ORAL
ORDER

Rule
returnable on 4.10.2005. Mr. A.D. Oza, learned PP appears and waives
service of notice of rule on behalf of respondent No.1 ? State of
Gujarat. Notice of Rule to respondent No.2 shall be served through
the Superintendent, Central Prison, Sabarmati, Ahmedabad. D.S. For
respondent No.2 is permitted.

(A.M.

Kapadia, J.)

(karan)

   

Top