Gujarat High Court
Shree vs State on 14 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9273 of 2010
=============================================
SHREE
LAXMI AGENCY-THROUGH ITSPROPRIETOR MR. MOHANLAL GUPTA & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
RUTURAJ NANAVATI for Applicant(s) : 1 - 2.
MR KARTIK PANDYA ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S DAVE
Date
: 14/09/2010
ORAL
ORDER
Learned
advocate for the applicants relies on the decision in the case of
M/s. Harman Electronics (P) Ltd. & Anr. v. M/s. National
Panasonic India Ltd. [2009 (2) GLR 1467] and submits that the
learned Metropolitan Magistrate, Court No.7, Ahmedabad, will not have
any jurisdiction.
Issue
Notice returnable on 8th October, 2010.
Meanwhile,
ad-interim relief in terms of para 23 (B) is granted.
[ANANT
S. DAVE, J.]
//smita//
Top