Gujarat High Court
Lakshmna vs Tata on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1078620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10786 of 2008
In
CRIMINAL
REVISION APPLICATION No. 554 of 2008
=========================================================
LAKSHMNA
MEKA - Applicant(s)
Versus
TATA
CHEMICALS LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Applicant(s) : 1,
None for Respondent(s) : 1,
MS.ML SHAH APP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/08/2008
ORAL
ORDER
Rule
returnable on 20.08.2008. Ms.M.L.Shah, learned A.P.P. waives service
of Rule on behalf of respondent No.2-State. Direct service is
permitted today.
[H.B.ANTANI,
J.]
Hitesh
Top