Gujarat High Court High Court

Pukharaj vs Kantilal on 17 September, 2008

Gujarat High Court
Pukharaj vs Kantilal on 17 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11340/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11340 of 2007
 

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

 

PUKHARAJ
ACHALDAS(THE PROPRIETOR OF THE FIRM) - Applicant(s)
 

Versus
 

KANTILAL
BHIMRAJ SHAH(PROPRIETOR OF FIRM) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NISHITH P THAKKAR for
Applicant(s) : 1, 
MR PURVISH J MALKAN for Respondent(s) : 1, 
MS
FALGUNI PATEL, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

Heard learned advocate for the
applicant and learned APP Mr.Falguni Patel for respondent State.

On going through the judgment and
order of the trial Court as well as the averments made in the
application, the matter deserves consideration. Hence leave to appeal
is granted. This application is allowed. Rule is made absolute.

(M.D.Shah, J.)

Sreeram.

   

Top