Gujarat High Court
Nileshwari vs The on 4 March, 2010
Gujarat High Court Case Information System
Print
CR.A/87/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 87 of 2009
=========================================
NILESHWARI
M SHAH OWNER & PROPRIETOR OF - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=========================================
Appearance
:
MR
SJ GAEKWAD for Appellant(s) : 1,
MR MG NANAVATY, ADDL.PUBLIC
PROSECUTOR for Opponent(s) : 1,
MR TUSHAR N VYAS for Opponent(s) :
2 - 3.
RULE SERVED for Opponent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/03/2010
ORAL
ORDER
The
arguments were advanced at length by both the sides. In the midst of
arguments, Shri Tushar N. Vyas, learned advocate for the respondent
Nos.2 and 3, sought time in order to examine and make his submission
in respect of possibility of exercise of power under Section 391 of
the Criminal Procedure Code. S.O to 25th March, 2010.
(S. R.
Brahmbhatt, J. )
sudhir
Top