Gujarat High Court High Court

Gruh vs Vyas on 15 September, 2008

Gujarat High Court
Gruh vs Vyas on 15 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/7693/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7693 of 2008
 

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

 

GRUH
FINANCE LTD. - Applicant(s)
 

Versus
 

VYAS
MUKESHBHAI BHAGWANBHAI . & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SINGHI
& CO for
Applicant(s) : 1, 
MR
CB GUPTA for
Respondent(s) : 1, 
Mr
IM Pandya, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Heard the learned advocate for the
applicant.

In
the opinion of this court, the appeal requires consideration. Hence,
leave to appeal is granted. The application is accordingly allowed.

[M.D.

SHAH, J.]

msp

   

Top