Gujarat High Court
Harshad vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12372/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12372 of
2010
=========================================================
HARSHAD
JAMNADAS GADHIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Applicant(s) : 1 - 2.
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/10/2010
ORAL
ORDER
The
learned Counsel for the petitioners submitted that the provisions of
sub-Section(1)of Section 17 of the Securities Contract(Regulation)
Act, 1956, would not apply, since no notification, as required under
the Act, has been issued by the Central Government.
Considering
the submission made, issue NOTICE, making it returnable
on 28TH OCTOBER, 2010.
Mr. J.K. Shah, learned APP, waives service of notice on behalf of
respondent No.1-State.
(AKIL
KURESHI, J.)
Umesh/
Top