Gujarat High Court High Court

Jayesh vs Vandan on 24 August, 2011

Gujarat High Court
Jayesh vs Vandan on 24 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8448/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8448 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4242 of 2011
 

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


 

JAYESH
TRADERS,THRO'PROPRIETOR,JAYESHKUMAR PRANJIVANDAS MODI - Applicant(s)
 

Versus
 

VANDAN
SALT INDUSTRIES,THRO'PROPRIETOR, PANKAJ MANSUKHLAL MO & 1 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
KASHYAP R JOSHI for
Applicant(s) : 1, 
MR NV GANDHI for Respondent(s) : 1, 
MR HL
JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 24/08/2011
 

ORAL
ORDER

Heard
Mr.Kashyap R. Joshi, learned counsel for the applicant and Mr.H.L.
Jani, learned Additional Public Prosecutor for respondent
No.2-State. Though served, neither respondent No.1 nor his counsel
is present.

In
view of averments made in the application, present application is
allowed in terms of paragraph No.12(B). Delay of 14 days caused in
preferring the Special Leave to Appeal against the judgment and
order dated 29th December, 2010 passed by the learned 3rd
Additional Chief Judicial Magistrate, Bharuch in Criminal Case
No.6132 of 2007 is hereby condoned. Rule is made absolute.

(Z.

K. Saiyed, J)

Anup

   

Top