Gujarat High Court High Court

Sabaarkantha vs Unknown on 1 February, 2010

Gujarat High Court
Sabaarkantha vs Unknown on 1 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/589/2001	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 589 of 2001
 

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

 

SABAARKANTHA
CENTRAL CO OP. BANK LTD. - Appellant(s)
 

Versus
 

M/S.
ARADHNA QUORRY WORKS AND THEIR ADMINISTRATORS & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Appellant(s) : 1, 
NOTICE SERVED for Opponent(s) : 1 - 5. 
MR BB
NAIK for Opponent(s) : 1 - 5. 
MR BP DALAL for Opponent(s) : 1 -
5. 
MR. H.L. JANI APP for Opponent(s) :
6 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

				
 

Date
: 01/02/2010
 

 				 
ORAL
ORDER

Original
Complainant has filed this Acquittal Appeal against the judgment and
order dated 2nd
March 2000 of the learned JMFC, Modasa, in criminal case no. 2669 /
1997.

Today,
learned counsel for the appellant Mr. R.C. Jani, has produced the
copy of letter received from the Chief Executive of Sabarkantha
district Central Co-operative Bank Limited. Informing him that the
disputed amount is already received by the Bank. The said letter be
taken on record.

In
view of the above, this Appeal is disposed of.

(Z.K.SAIYED,J.)

pawan

   

Top