Gujarat High Court
Madhupura vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/8104/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8104 of 2008
In
CRIMINAL
REVISION APPLICATION No. 811 of 2007
=========================================================
MADHUPURA
MERCANTILE CO.OP.BANK LTD. - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
MR MC BAROT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/12/2008
ORAL
ORDER
Heard
learned Advocate for the applicant, learned APP for the respondent
No.1 and learned Advocate for respondent No.2.
Heard.
In the facts and circumstances of the case delay is condoned. Rule
made absolute.
(Z.K.SAIYED,
J.)
sas
Top