Gujarat High Court
Ghanshyam vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1757/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1757 of 2008
=========================================================
GHANSHYAM
FINANCE LIMITED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicant(s) : 1,
Mr
I M Pandya, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/09/2008
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